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 52] [Section 2] [Entire Act]

NCT Delhi - Subsection

Section 2(8) in The Punjab Registration of Money Lenders Act, 1938

(8)"Loan" means an advance whether secured or unsecured of money or in kind at interest and shall include any transaction which the court finds to be in substance a loan, but it shall not include-
(i)an advice in kind more made by a landlord to his tenant for the purpose of husbandry, provided the market value of the return does not exceed the market value of the advance as estimated at the time of advance.
(ii)a deposit of money or other property in a Government Post Office Bank, or any other Bank, or with a company, or with a Co-operative societies or with any employer as security from his employees;
(iii)a loan to, or by, or a deposit with any society or association registered under the Societies Registration Act, 1860, or under any other enactment;
(iv)a loan advanced by or to the Central or any State Government or by or to any local body under the authority of the Central or any State Government;
(v)a loan advanced by a bank, a co-operative society or a company whose accounts are subject to audit by a certificated auditor under the Indian Companies Act, 1913;
(vi)a loan advanced by a trader to a trader, in the regular course of business, in accordance with trade usage;
(vii)an advance made on the basis of a negotiable instrument as defined in the Negotiable Instruments Act, 1881 other than a promissory note.