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 36] [Entire Act]

State of Odisha - Subsection

Section 36(2) in The Orissa Self-Help Co-operatives Act, 2001

(2)The President shall hold a special board meeting within fifteen days of the date of receipt of a requisition from -
(a)at least one-third of the directors on the board; or
(b)the Registrar; or
(c)the Auditor.