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] [Entire Act]

State of Jammu-Kashmir - Section

Section 14 in Jammu and Kashmir Chit Funds Act, 2016

14. Utilisation of funds.

(1)No person carrying on chit business shall utilise the moneys collected in respect of such business other than commission or remuneration payable to such person or interest or penalty, if any, received from a defaulting subscriber except for,-
(a)carrying on chit business ; or
(b)giving loans and advances to non-prized subscribers on the security of subscriptions paid by them ; or
(c)investing in trustee securities within the meaning of section 20 of the Trusts Act (Samvat) 1977 ; or
(d)making deposits with approved banks mentioned in the chit agreement.
(2)Where any person carrying on chit business has utilised the moneys collected in respect of such business before the commencement of this Act, otherwise than for the purposes specified in sub-section (1), he shall secure that so much of such moneys as have not been realized before such commencement are realised before the expiry of a period of three years from such commencement :Provided that the Government may, if it considers it necessary in the public interest or for avoiding any hardship, extend the said period of three years by such further period or periods not exceeding one year in the aggregate.