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 72(8)] [Section 72] [Entire Act] State of Jharkhand - Subsection Section 72(8)(a) in The Bihar Co-operative Societies Rules, 1959 (a)The Chairman shall cause minutes to be prepared of the proceeding of the meeting and shall sign them.