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 53A(2)] [Section 53A] [Entire Act]

State of Karnataka - Subsection

Section 53A(2)(x) in The Karnataka Souharda Sahakari Act, 1997

(x)the qualifications and disqualifications for being elected or continued as a member of the board;