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 14] [Entire Act]

State of Odisha - Subsection

Section 14(ii) in The Orissa Co-operative Societies Rules, 1965

(ii)no such resolution shall be valid unless due notice of the proper amendment of the Bye-Laws is given in accordance with the Bye-Laws;