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 11] [Entire Act]

State of Karnataka - Subsection

Section 11(9) in The Karnataka Souharda Sahakari Act, 1997

(9)An amendment to the bye-laws shall come into effect from the date of registration or deemed date of registration.