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 10] [Entire Act]

State of Madhya Pradesh - Subsection

Section 10(1) in The M.P. Society Registrikaran Adhiniyam, 1973

(1)No amendment of the memorandum of association or regulations of a registered society shall be valid until the amendment has been registered under this Act.