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 88] [Entire Act]

State of Meghalaya - Subsection

Section 88(2) in The Meghalaya Co-operative Societies Rules

(2)The arbitrator may issue summons or notices at least fifteen days before the date fixed for the hearing of the dispute requiring-
(i)the attendance of the parties concerned and of witnesses ;
(ii)the production of all books and documents relating to the matter in dispute; and
(iii)shall have the power to administer oaths of all parties concerned.