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 6(1)] [Section 6] [Entire Act] State of Jammu-Kashmir - Subsection Section 6(1)(l) in Jammu and Kashmir Chit Funds Act, 2016 (l)the consequences to which a non-prized or prized subscriber or the foreman shall be liable in case of violation of any of the provisions of the chit (b) his methods of operation ;