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 30(1)] [Section 30] [Entire Act] State of Assam - Subsection Section 30(1)(p) in Assam Co-Operative Societies Act, 2007 (p)consideration of any other matter which may be brought before the meeting of the general body in accordance with the bye-laws;