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 17(2)] [Section 17] [Entire Act] State of Madhya Pradesh - Subsection Section 17(2)(b) in M.P. Adhivakta Kalyan Nidhi Adhiniyam, 1982 (b)any change in the membership including admissions and readmissions within thirty days from the date of such change;