Unlock Advanced Research with PRISMAI Integrated with over 4 crore judgments and laws — designed for legal practitioners, researchers, students and institutions - Know your Kanoon - Doc Gen Hub - Counter Argument - Case Predict AI - Talk with IK Doc - ... Upgrade to Premium Document Options Get in PDF Print it! [Cites 0, Cited by 0] [Section 2(1)] [Section 2] [Entire Act] State of Madhya Pradesh - Subsection Section 2(1)(w) in The M.P. Swayatta Sahakarita Adhiniyam, 1999 (w)"member" means a person who is admitted as a member of the co-operative in accordance with the provisions of this Act and the bye-laws;