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 1] [Section 11] [Entire Act]

State of Tamilnadu - Subsection

Section 11(3) in Tamil Nadu Societies Registration Act, 1975

(3)
(a)Any change of name shall not affect any right or obligation of the registered society or of any member thereof or render defective any legal proceeding touching or concerning any property, right or claim of the registered society.
(b)Any action or other legal proceeding that might have been continued or commenced by or against the committee or officer referred to in sub-section (1) of section 20 may be continued or commenced as if the name of the society had not been changed.