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 6] [Entire Act]

State of Maharashtra - Section

Section 6 in Maharashtra Money-Lending (Regulation) Act, 2014

6. Grant of licence and entry in register.

- On receipt of an application under section 5, the Assistant Registrar shall make necessary enquiry to satisfy himself about the bonafides and conduct of the applicant and shall forward the application together with his report, to the District Registrar. Subject to the provisions of this Act, the District Registrar may, after making such further inquiry, if any, as he deems fit, grant the applicant a licence in such form and subject to such conditions as may be prescribed, and direct the Assistant Registrar to enter the name of such applicant in the register maintained by him under section 7 :Provided that, the District Registrar shall grant such licence in the Scheduled Areas, [after recommendation by] [These words were substituted for the words 'after consultation with' by Mah. 23 of 2014, section 3.] the Gram Sabha and the Panchayat concerned, and where the area of licence extends to more than one Gram Sabha or Panchayat, then all the concerned Gram Sabhas and Panchayat Samitis within whose area of jurisdiction the money-lender carries or intends to carry on the business of money-lending :Provided further that, the decision taken by majority of the Gram Sabhas concerned by passing a resolution in any of the above matters shall be binding on the concerned Panchayat Samiti.Explanation. - For the purposes of this section,- (i) the expressions "Gram Sabha", " Panchayat " and " Scheduled Areas " shall have the meanings, respectively, assigned to them in the Maharashtra Village Panchayats Act(III of 1959);
(ii)the expression " Panchayat Samiti " shall have the meaning assigned to it in the Maharashtra Zilla Parishads and the Panchayat Samitis Act, 1961 ( Mah. V of 1962).