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 49E(2)] [Section 49E] [Entire Act]

State of Chattisgarh - Subsection

Section 49E(2)(b) in The Chhattisgarh Co-Operative Societies Act, 1960

(b)The Chief Executive Officer shall be appointed :
(i)from among the Officers of the cadre maintained under Section 54 if such a cadre has been created;
(ii)in other cases with the prior approval of the Registrar.