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 4] [Entire Act]

State of Maharashtra - Subsection

Section 4(3) in The Maharashtra Chit Funds Act, 1974

(3)The Registrar shall retain one copy of the by-laws of the chit, and return the duplicate copy of the by-laws to the Foreman, with an endorsement that the chit and its by-laws have been registered.