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 10A(2)] [Section 10A] [Entire Act] State of Kerala - Subsection Section 10A(2)(b) in The Kerala Money-Lenders Act, 1958 (b)inspect any cash, accounts, registers, records, safes, vaults, pledges or other documents in such premises.