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 Jammu-Kashmir - Subsection

Section 2(42) in The Jammu and Kashmir Dissolution of Muslim Marriages Act, 1999 (1942 A.D.)

(42)[ "thrift and credit cooperative" means coming together of a group of people with common interest who have agreed to pool their resources together from which loan facilities are made available to the members.] [Added by Governor Act No. 52 of 2018, dated 16.12.2018.]