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 2(10)] [Section 2] [Entire Act] State of Uttar Pradesh - Subsection Section 2(10)(ee) in The U.P. Co-operative Societies Rules, 1968 (ee)"Working Capital of Co-operative Society" means its owned capital together with such funds as are raised by it by deposits, borrowings any other means;