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 3] [Section 5] [Entire Act]

State of Bihar - Subsection

Section 5(1) in Bihar Money-Lenders Act, 1974

(1)Every moneylender shall get himself registered and unless he is so registered it shall not be lawful for him to act as such.