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 2] [Entire Act]

State of Karnataka - Subsection

Section 2(e1) in The Karnataka Souharda Sahakari Act, 1997

(e1)[ "Cooperative Election Commission" means the cooperative election commission constituted under section 39AA of the Karnataka Co-operative Societies Act, 1959(Karnataka No. Act 11 of 1959)] [Inserted by Act, 4 of 2013 w.e.f. 11.02.2013.]