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] [Entire Act]

Union of India - Section

Section 9 in Multi-State Co-Operative Societies (Privileges, Properties and Funds, Accounts, Audit, Winding Up and Execution of Decrees, Orders and Decisions) Rules, 1985

9. Transactions With Non-Members.

- Save as otherwise provided for in Section 65-and except with the general or special sanction of the Central Registrar, no multi-State co-operative society shall enter into any credit transaction with a person other than a member, unless the bye-laws of the multi-State cooperative society permit it to enter into such transactions.