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 144] [Entire Act] State of Manipur - Subsection Section 144(i) in The Manipur Co-operative Societies Act, 1976 (i)generally, for the purpose of safeguarding the interest of the parties, in furtherance of activities of such banks, and carrying out the purposes of this Chapter.