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 141(2)] [Section 141] [Entire Act] State of Odisha - Subsection Section 141(2)(iv) in The Orissa Co-operative Societies Rules, 1965 (iv)specify the amount due for recovery including interest, expenses incurred in the service of the notice referred to in Sub-Section (2) of Section 91 of the Act;