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 65] [Entire Act]

State of Madhya Pradesh - Subsection

Section 65(2) in The M.P. Swayatta Sahakarita Adhiniyam, 1999

(2)Subject to the provisions of Section 63 after paying or making adequate provision for all claims against the co-operative, the liquidator shall apply to the Registrar for approval of his final accounts and for permission to distribute in case or in kind the remaining property of the co-operative in accordance with the bye-laws.