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 Haryana - Section

Section 13 in The Punjab Registration of Money-lender's Act, 1938

13. Rule-making power.

(1)Subject to previous publication the [State] [Substituted for the word 'Provincial' by the Adaptation of Laws Order, 1950.] Government may make rules, for carrying into effect the provisions of this Act.
(2)In particular and without prejudice to the generality of the foregoing powers, such rules may specify -
(a)the place where a money-lender shall apply for registration for obtaining a licence, the district or districts in which a money-lender who operates in more than one district shall be required to register, and the area in which a licence shall be valid;
(b)the scale of fees payable for the issue or renewal of a licence of a money-lender;
(c)the form of a licence; and the conditions under which a licence shall be issued; and
(d)the particulars which a money-lender shall supply at the time of being registered.