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] [Entire Act]

State of Odisha - Section

Section 35 in The Orissa Self-Help Co-operatives Act, 2001

35. Tenure of directors.

(1)The articles of association shall provide for retirement of directors by rotation in case of primary co-operative.
(2)The articles of association shall provide for retirement of directors by rotation or at a time, as the case may be, in case of Secondary Cooperative.
(3)The tenure of the director shall in no case exceed five years.