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 51] [Entire Act]

State of Jammu-Kashmir - Subsection

Section 51(1) in Jammu and Kashmir Co-Operative Societies Act, 1989

(1)All moneys received by an apex society in respect of shares of other co-operative societies purchased from the money in the 'Principal Government Partnership Fund' on redemption of such shares or by way of dividend or otherwise shall be credited to that fund.