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] [Section 10] [Entire Act]

State of Gujarat - Subsection

Section 10(3) in The Bombay Money Lenders Act, 1946

(3)The Court may, on sufficient cause being shown, from time to time extend the period during which the money-lender shall be required to produce a licence.