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 19] [Entire Act]

State of Odisha - Subsection

Section 19(3) in The Orissa Money-lenders' Act, 1939

(3)Any money-lender or his agent who contravenes any provision of this Act shall, on conviction, if such contravention is not punishable under Sub-section (1) or Sub-section (2),, be punishable with fine which may extend to one thousand rupees.