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 59] [Entire Act]

State of Meghalaya - Subsection

Section 59(3) in The Meghalaya Co-operative Societies Rules

(3)Every co-operative society shall, at the close of each co-operative year after consideration of the audited balance-sheet in the general assembly, make such contribution to the fund as may be approved by the general assembly.