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 14(1)] [Section 14] [Entire Act] State of Tamilnadu - Subsection Section 14(1)(d) in Tamil Nadu Money-Lenders Act, 1957 (d)if the licensee maintains false accounts or is found to molest or abet the molestation of any debtor for the recovery of any debt.