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 8] [Entire Act]

State of Karnataka - Section

Section 6 in The Karnataka Money-Lenders Act, 1961

6. Application for licence.—

(1)Every money-lender shall before such date as may be prescribed make an application in the prescribed form for the grant of a licence to the Assistant Registrar of the area within the limits of which the place where he intends to carry on the business of money-lending, or if he intends to carry on such business at more than one place in the area, the principal place of such business, is situated. Such application shall contain the following particulars, namely:—
(a)the name in which such money-lender intends to carry on business and the name of the person proposed to be responsible for the management of the business;
(b)if the application is by or on behalf of,-
(i)an individual, the name and address of such individual
(ii)an undivided Hindu family, the names and addresses of the manager or the karnavan or the yajaman and the adult coparceners of such family;
(iii)a company, the names and addresses of the directors, and of the manager or principal officer managing it;
(iv)an unincorporated body of individuals, the names and addresses of such individuals;
(c)the area and the place or principal place of the business of money-lending in the State;
(d)the name of any other place in the State where the business of money-lending is carried on or intended to be carried on;
(e)whether the person signing the application has himself or any of the adult coparceners of an undivided Hindu family, or any director, manager or principal officer of the company or any member of the unincorporated body on behalf of which such application has been made, as the case may be, has carried on the business of moneylending in the State in the year ending on the 31st day of March immediately preceding the date of the application either individually, or in partnership, or jointly with any other coparcener or any other person and whether in the same or any other name;
(f)the total amount of the capital which such person intends to invest in the business of money-lending in the year for which the application has been made;
(g)if the places at which the business of money-lending is to be carried on are more than one, the names of persons who shall be in the management of the business at each such place.
(2)The application shall be in writing and shall be signed,—
(a)
(i)if the application is made by an individual, by the individual;
(ii)if the application is made on behalf of an undivided Hindu family, by the manager or the karnavan or the yajaman, as the case may be, of such family;
(iii)if the application is made by a company or unincorporated body, by the managing director or any other person having control of its principal place of business in the territory of India or of its place of business in the area in which it intends to carry on the business; or
(b)by an agent authorised in this behalf by a power-of-attorney by the individual money-lender himself or the family, or the company or the unincorporated body, as the case may be.
(3)The application shall also contain such other particulars as may be prescribed.
(4)The application shall be accompanied by a licence fee at the following rates:—
(a)if the place at which the business of money-lending is to be carried on not more than one.......... is five thousand rupees;
(b)if the business of money-lending is to be carried on at more than one place within the limits of the area of the Registrar.......... five thousand rupees for the principal place of business and rupees two thousand five hundred for each of the other places in the area:
Provided that where an application is made after the expiry of the period prescribed by rules in respect of such application, it shall be accompanied by a licence fee at double the rates specified above.
(5)The fee payable under this section shall be paid in the manner prescribed and shall not be refunded, notwithstanding the fact that the grant of the licence is refused or the application is withdrawn.