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 23(3)] [Section 23] [Entire Act]

State of Madhya Pradesh - Subsection

Section 23(3)(e) in The M.P. Co-Operative Societies Rules, 1962

(e)Claim or objection shall be accompanied by documents on which the claimant or objector relies.