Legal Document View

Unlock Advanced Research with PRISMAI

- Know your Kanoon - Doc Gen Hub - Counter Argument - Case Predict AI - Talk with IK Doc - ...
Upgrade to Premium
[Cites 0, Cited by 11] [Section 2] [Entire Act]

State of Maharashtra - Subsection

Section 2(13) in Maharashtra Money-Lending (Regulation) Act, 2014

(13)"loan" means an advance at interest whether of money or in kind but does not include,-
(a)a deposit of money or other property in a Government Post Office bank or in any other bank or in a company or co-operative society ;
(b)a loan to, or by, or a deposit with any society or association registered under the Societies Registration Act, 1860 (21 of 1860) or any other enactment relating to a public, religious or charitable object ;
(c)a loan advanced by the Government or by any local authority authorized by the Government ;
(d)a loan advanced to a Government servant from a fund, established for the welfare or assistance of Government servants, and which is sanctioned by the State Government ;
(e)a deposit of money with, or a loan advanced by, a co-operative society ;
(f)an advance made to a subscriber to, or a depositor, in a provident fund from the amount standing to his credit in the fund in accordance with the rules of the fund ;
(g)a loan to, or by, an insurance company as defined in the Insurance Act, 1938 (4 of 1938);
(h)a loan to, or by, a bank ;
(i)a loan to, or by, or deposit with, any corporation (being a body not falling under any of the other provisions of this clause), established by or under any law for the time being in force which grants any loan or advance in pursuance of that Act ;
(j)an advance of any sum exceeding rupees [three lakhs] [These words were substituted for the words 'three thousand' by Mah. 23 of 2014, section 2 (a).] made on the basis of a negotiable instrument as defined in the Negotiable Instruments Act, 1881 (26 of 1881), other than a promissory note ;
(k)an advance of any sum exceeding rupees three thousand made on the basis of a hundi (written in English or any Indian language) ;
(l)an advance made bonafide by any person carrying on any business, not having for its primary object the lending of money, if such advance is made in the regular course of his business ;
(m)except for the purposes of sections 29 and 31,-
(i)a loan, by a landlord to his tenant for financing of crops or seasonal finance, of not more than Rs. 1,000 per acre of land held by the tenant ;
(ii)a loan advanced to an agricultural labourer by his employer ;
Explanation. - The expression " tenant " shall have the meaning assigned to it in the Maharashtra Tenancy and Agricultural Lands Act (LXVII of 1948), or any other relevant tenancy law in force relating to tenancy of agricultural lands, and the expressions " financing of crops " and " seasonal finance " shall have the meanings assigned to them in the Maharashtra Agricultural Debtors' Relief Act (XXVIII of 1947);