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 6(1)] [Section 6] [Entire Act] State of Tamilnadu - Subsection Section 6(1)(l) in Tamil Nadu Co-operative Societies Rules, 1988 (l)the maximum share capital that can be refunded, if any, in any co-operative year by the society;