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 15] [Entire Act]

State of Odisha - Subsection

Section 15(2) in The Orissa Money-lenders' Rules, 1987

(2)Notwithstanding such repeal, anything done or any action taken under the rules so repealed shall be deemed to have been done or taken under the corresponding provisions of these rules.Form I[See Rule 4]Register of money-lendersOffice of the Sub-Registrar of.................Sub-division..............District..................
Sl. No. Name and parentage of the money-lender Address (present and permanent) Name and style of the business/ firm Principal place of business Name of places where branches are located Extent of business Number and date of previous registrationcertificate, if any Date of receipt of application
(1) (2) (3) (4) (5) (6) (7) (8) (9)
                 
Date of grant of certificate Date of expiry of the certificate Date of renewal of the certificate The period for which the certificate has beencancelled under Section 18, 18-A or 18-B of the Act Designation of the authority who has cancelledthe certificate Reasons for cancellation of the certificate Number of the certificate Remarks
(10) (11) (12) (13) (14) (15) (16) (17)
               
Form II[See Rule 5]Application for registration as money-lenderToThe Sub-Registrar of.............District.........................Sir,I intend to carry on money-lending business for which necessary particulars are detailed below. Please issue a certificate in my favour.I, solemnly affirm that the statement made hereunder are true to my knowledge and belief :