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 46] [Entire Act]

State of Madhya Pradesh - Subsection

Section 46(2) in The M.P. Co-Operative Societies Rules, 1962

(2)No officer of a society shall purchase, directly or indirectly, any property of the member of the society sold for the recovery of his dues to the society.