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 48B] [Entire Act]

State of Chattisgarh - Subsection

Section 48B(2) in The Chhattisgarh Co-Operative Societies Act, 1960

(2)
(a)In a society where not less than half of the members belong to Scheduled Castes and Scheduled Tribes, the representative shall be only from amongst the members belonging to such castes or tribes; and
(b)In a society where not less than two-third of the members belong to other Backward Classes, the representative shall be from amongst the members belonging to such classes.