Unlock Advanced Research with PRISMAI Integrated with over 4 crore judgments and laws — designed for legal practitioners, researchers, students and institutions - Know your Kanoon - Doc Gen Hub - Counter Argument - Case Predict AI - Talk with IK Doc - ... Upgrade to Premium Document Options Get in PDF Print it! [Cites 0, Cited by 0] [Section 3(2)] [Section 3] [Entire Act] State of Haryana - Subsection Section 3(2)(b) in The Local Authorities Loans Act, 1914 (b)to borrow money by means of the issue of bills or promissory notes payable within any period not exceeding twelve months.