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 39] [Entire Act]

State of Telangana - Subsection

Section 39(6) in Telangana Mutually Aided Co-Operative Societies Act, 1995

(6)The Registrar may require from the Co-operative Society, the liquidator appointed by the Co-operative Society or any other person who is required to furnish information, a periodical return showing:-
(a)the progress of dissolution;
(b)the distribution of any undistributed surplus or reserve; and
(c)any other relevant information that if any require.