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 16(1)] [Section 16] [Entire Act] State of Madhya Pradesh - Subsection Section 16(1)(a) in The M.P. Co-Operative Societies Act, 1960 (a)"affected society" means a society which decides to reorganise itself in any of the manners specified in sub-section (2); and