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] [Entire Act]

State of Andhra Pradesh - Section

Section 13 in Andhra Pradesh (Telangana Area) Public Societies Registration Act 1350F

13. "Member" defined:

- "Member" shall mean a person who, having been admitted in any Society according to the rules thereof, has not resigned or has not been removed therefrom; but no member shall be entitled to vote whose subscription shall have been in arrear for a period exceeding three months.