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 23] [Entire Act]

State of Karnataka - Subsection

Section 23(1) in The Karnataka Souharda Sahakari Act, 1997

(1)Subject to the provisions of this Act, rules and the bye-laws, the final authority of a Co-operative shall vest in its general body.