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 0] [Entire Act]

State of Maharashtra - Section

Section 49 in Maharashtra Money-Lending (Regulation) Act, 2014

49. No arrest and imprisonment in execution of decree for money against agricultural debtors.

- Notwithstanding anything contained in any other law for the time being in force, no debtor who cultivates land personally and whose debts does not exceed fifteen thousand rupees shall be arrested or imprisoned in execution of a decree for money passed in favour of a money-lender, whether before or after the date on which this Act comes into force.Explanation. - The expression " to cultivate personally " shall have the meaning assigned to it in clause (6) of section 2 of the Maharashtra Tenancy and Agricultural Lands Act(LXVII of 1948) or any corresponding Act.