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 129] [Entire Act] State of Goa - Subsection Section 129(8) in Goa Co-operative Societies Rules, 2003 (8)The Liquidator may empower any person, by general or special order in writing, to make collections and to grant valid receipts, on his behalf.