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 21H] [Entire Act] State of Jharkhand - Subsection Section 21H(3) in Jharkhand Co-operative Societies Rules, 2008 (3)The decision of the authority under sub rules (1) and (2) shall be final and binding on the society concerned.