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 38] [Entire Act]

State of Jharkhand - Subsection

Section 38(3) in Jharkhand Co-operative Societies Rules, 2008

(3)Any member, any such society may notwithstanding any bye-law to the contrary, by notice given to the society of which he is a member, within a period of one month from the receipt of the preliminary resolution, intimate his intention not to become a member of the new society.