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 17] [Entire Act]

State of Tripura - Subsection

Section 17(4) in The Tripura Co-operative Societies Rules, 1976

(4)Subject to the provisions of the Act, the rules and the bye-laws, the Registrar may, by order, require the society concerned to meet in full or satisfy otherwise all due claims of the members and creditors and thereupon the society shall be bound to meet in hill or satisfy otherwise all due claims of the members and creditors within such time as may be specified by the Registrar in the order.