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 23(4)] [Section 23] [Entire Act] State of Odisha - Subsection Section 23(4)(iii) in The Orissa Co-operative Societies Rules, 1965 (iii)The number of persons who may be nominated by a member shall not exceed the number of shares held by him.