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 49(9)] [Section 49] [Entire Act] State of Chattisgarh - Subsection Section 49(9)(c) in The Chhattisgarh Co-Operative Societies Act, 1960 (c)The minutes so recorded shall be signed by the person who presided over the said meetings.