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 20] [Entire Act]

State of Haryana - Subsection

Section 20(2) in Haryana Chit Funds Rules, 2018

(2)The Registrar may grant permission as applied for in sub-rule (1) after satisfying himself-(i) that the reasons for substitution of the security, given by the foreman in the applications, are justifiable; and (ii) that the fresh security offered is adequate.