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 1] [Section 2] [Entire Act]

Union of India - Subsection

Section 2(b) in The Credit Information Companies (Regulation) Act, 2005

(b)“borrower” means any person who has been granted loan or any other credit facility by a credit institution and includes a client of a credit institution;