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 31(3)] [Section 31] [Entire Act] State of Madhya Pradesh - Subsection Section 31(3)(b) in The M.P. Co-Operative Societies Rules, 1962 (b)by a society, other than a credit society, in which the share capital raised from the members is intended to built up the special kind of business for which it has been registered.