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 88] [Entire Act]

State of Kerala - Subsection

Section 88(3) in Kerala Cooperative Societies Act, 1969

(3)The term of office of an elected member shall be [five] [Substituted by Kerala Act No. 1 of 2000.] years from the date on which he enters upon office.