Section 108(1) in Arunachal Pradesh Co-operative Societies Act, 1978
(1)The Committee, or any member of the society ordered to be wound up, may, within two months from the date of the issue of the order made under Section 106, appeal to the Government;Provided that no appeal shall lie against an order issued under sub-Clause (i), (ii) or (iii) of Clause (c) of sub-section (1) of Section 106.