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 Maharashtra - Subsection

Section 2(17) in Maharashtra Money-Lending (Regulation) Act, 2014

(17)" principal ", in relation to a loan, means the advance actually made to a debtor whether in cash or in kind ;