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 7] [Entire Act]

State of Madhya Pradesh - Subsection

Section 7(2) in The M.P. Co-Operative Societies Rules, 1962

(2)No such resolution shall be valid unless notice of the proposed amendment has been given to the members of the society in accordance with its bye-laws.