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 136D(1)] [Section 136D] [Entire Act] State of Tamilnadu - Subsection Section 136D(1)(c) in The Tamil Nadu Co-Operative Societies Act, 1983 (c)Every group depositor or group borrower who has become a member under section 21 shall be entitled to vote through one delegate nominated by the group.