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 95] [Entire Act]

NCT Delhi - Subsection

Section 95(4) in The Delhi Co-Operative Societies Act, 2003

(4)The authorisation approved under sub-section (1) shall set out -
(a)the assets and liabilities of the co-operative society;
(b)the claims of creditors;
(c)the number of members;
(d)the nature and extent of the members interest in the cooperative society; and
(e)the name and address of the liquidator appointed by the cooperative society.