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] [Entire Act]

State of Haryana - Subsection

Section 23(2) in Haryana Co-operative Societies Act, 1984

(2)A co-operative society shall, subject to the provisions of section 52 and unless within six months of the death of member prevented by an order of a competent court pay to such nominee heir or legal representative, as the case may be, all other moneys due to the deceased member from the society.