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 30A] [Entire Act]

State of Maharashtra - Subsection

Section 30A(4) in The Maharashtra Cooperative Societies Rules, 1961

(4)Committee members and employees shall be covered at least once in five years or as specified in bye-laws of the society.