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 12] [Entire Act]

State of Meghalaya - Subsection

Section 12(5) in The Meghalaya Co-operative Societies Rules

(5)If within the period as may be specified by the affiliating society from the date of receipt of the direction, the society-
(a)fails to make the amendment of its bye-laws, or
(b)files an objection to such an amendment,
the affiliating society after considering the objections of the society, if any, may-
(i)withdraw the direction for amendment of the bye-laws ; or
(ii)forward the amendment together with the objections, if any, filed by the society and its comments thereon to the Register for consideration and registration.