Unlock Advanced Research with PRISMAI Integrated with over 4 crore judgments and laws — designed for legal practitioners, researchers, students and institutions - Know your Kanoon - Doc Gen Hub - Counter Argument - Case Predict AI - Talk with IK Doc - ... Upgrade to Premium Document Options Get in PDF Print it! [Cites 0, Cited by 0] [Section 129(2)] [Section 129] [Entire Act] State of Karnataka - Subsection Section 129(2)(i) in Karnataka Co-Operative Societies Act, 1959 (i)the procedure for the nomination of a person to whom the share or interest of a member on his death may be transferred or the value thereof may be paid;