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 7] [Entire Act]

Union of India - Subsection

Section 7(2) in The Multi-State Co-Operative Societies Rules, 2002

(2)The manner of communication of the order of refusal under sub-rule (1) shall be conclusive proof that the amendments of bye-laws have been refused and communicated to the society.