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]

NCT Delhi - Subsection

Section 23(2) in The Delhi Co-Operative Societies Act, 2003

(2)A nominal or associate member shall not be entitled to any share in any form whatsoever, in the assets or profits of the co-operative society.