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 68] [Entire Act]

State of Jharkhand - Subsection

Section 68(5) in The Bihar Co-operative Societies Rules, 1959

(5)When a dispute is referred to arbitration, the Registrar may fix a time-limit for the submission of their award together with the record of the case.