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 2] [Entire Act]

State of Rajasthan - Subsection

Section 2(1) in The Rajasthan Money-Lenders Act, 1963

(1)'bank' means a banking company as defined in the [Banking Regulation Act, 1949] [Substituted, by Rajasthan Act No. 6 of 1993, w.e.f. 9-12-1993.] (Central Act X of 1949), and includes the State Bank of India and any other banking institution notified by the Central Government under section 51 of the said Act;