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 4] [Entire Act]

State of Haryana - Subsection

Section 4(2) in The Punjab Registration of Money-lender's Act, 1938

(2)[ No money lender shall carry on the business of advancing loans unless he gets himself registered under sub-section (1).(Any money lender who contravenes the provisions of sub-section (2) shall be liable on conviction to a fine not exceeding one thousand rupees for the first offence and two thousand rupees for every subsequent offence.] [Amended by Haryana Act 18 of 1976.]