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 Arunachal Pradesh - Section

Section 53 in Arunachal Pradesh Money Lending (Regulation) Act, 2018

53. Power to make Rules.

(1)The State Government may, by notification in the Official Gazette, make rules for carrying out the purposes of this Act.
(2)In particular and without prejudice to the generality of the foregoing provisions, such rules may provide for all or any of the following matters -
(a)the form of the application for a licence, the further particulars to be included therein and the amount of and the manner for payment of licence fee under section 5;
(b)the form and conditions of the licence under section 6;
(c)the form of the register under section 7;
(d)the manner of publishing a notice under sub-section (4) of section 17 for inviting claims to property pledged with a money-lender;
(e)the form of cash book and ledger and the manner in which they should be maintained under sub-section (1), the form of passbook to be furnished under sub-section (2) and the other particulars to be prescribed under sub-section (5) of section 24;
(f)the form of the statement of accounts under sub-section (1), the sum of expenses to be paid under sub-section (3) of section 25;
(g)the fees to be paid under sub-section (2) of section 26;
(h)the form of application and the fee to be paid under sub-section (1) of section 36;
(i)any other matter which is or may be prescribed under this Act or any matter for which there is no provision or insufficient provision in this Act and for which provision is, in the opinion of the State Government, necessary for giving effect to the provisions of this Act;
(j)a provision that the contravention of any of the rules shall be an offence and shall be punishable with fine not exceeding such amount as may be prescribed.
(3)Every rule made under this Act shall be laid, as soon as may be, after it is made, before the State Legislature while it is in session for a total period of thirty days, which may be comprised in one session or in two or more successive session, and if, before the expiry of the session in which it is so laid or the session immediately following, house agree in making any modification in the rule or house agree that the rule should not be made, and notify their decision to that effect in the Official Gazette, the rule shall, from the date of publication of such decision in the Official Gazette, have effect only in such modified form or be of no effect, as the case may be, so, however, that any such modification or annulment shall be without prejudice to the validity of anything previously done or omitted to be done under that rule.