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 8] [Entire Act]

State of Madhya Pradesh - Subsection

Section 8(1) in The Chit Funds (Madhya Pradesh) Rules, 1984

(1)If the Registrar refused to register a chit, he shall record the reasons for such refusal in writing and communicate a copy of the order to the applicant.