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 54] [Entire Act]

State of Uttarakhand - Subsection

Section 54(c) in Uttarakhand Self Reliant Co-Operatives Act, 2003

(c)place in the notice mentioned in clause (a) and (b), a provision requiring any person;
(i)indebted to the co-operative, to render an account and pay to the liquidator at the time and place specified any amount owing;
(ii)possessing property to the co-operative, to deliver it to the liquidator at the time and place specified; and
(iii)having a claim against the co-operative, whether liquidated, un-liquidate, future or contingent, to present particulars of the claim in writing to the liquidator;