Unlock Advanced Research with PRISMAI Integrated with over 4 crore judgments and laws — designed for legal practitioners, researchers, students and institutions - Know your Kanoon - Doc Gen Hub - Counter Argument - Case Predict AI - Talk with IK Doc - ... Upgrade to Premium Document Options Get in PDF Print it! [Cites 0, Cited by 0] [Section 8(1)] [Section 8] [Entire Act] State of Himachal Pradesh - Subsection Section 8(1)(a) in Himachal Pradesh Co-Operative Societies Rules, 1971 (a)due notice of any proposal to make, alter or abrogate the bye-laws is given to all the members in accordance with the bye-laws;