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 60(2)] [Section 60] [Entire Act] State of Meghalaya - Subsection Section 60(2)(iv) in The Meghalaya Co-operative Societies Act (iv)creditors representing not less than one-half of the borrowed capital of the society, who shall have deposited such security for costs, if any as the Registrar may direct.