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 86(1)] [Section 86] [Entire Act] State of Maharashtra - Subsection Section 86(1)(b) in Maharashtra Co-operative Societies (Election to Committee) Rules, 2014 (b)fraudulently defaces; destroys or removes any list, notice or other document affixed by or under the authority of a Returning Officer; or