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 8] [Entire Act]

State of Assam - Subsection

Section 8(h) in The Assam Co-operative Societies Rules, 1953

(h)the nature and amount of the share capital, if any, of the society and where there is a share capital, the maximum share capital which a single member can hold;