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 58B] [Entire Act]

State of Chattisgarh - Subsection

Section 58B(4) in The Chhattisgarh Co-Operative Societies Act, 1960

(4)In the Registrar is satisfied on affidavit, enquiry or otherwise that any person with intent to delay or obstruct the enforcement of any order that may be made against him under this Section-
(a)is about to dispose of the whole or any part of his property; or
(b)is about to remove the whole or any part of his property from the jurisdiction of the Registrar,
he may, unless adequate security is furnished, direct the conditional attachment of the said property or such part thereof as he thinks necessary.