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 49E(1)] [Section 49E] [Entire Act]

State of Madhya Pradesh - Subsection

Section 49E(1)(c) in The M.P. Co-Operative Societies Act, 1960

(c)The Managing Director shall be the Chief Executive Officer of the society and shall perform such duties and exercise such powers as may be prescribed.