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 5(1)] [Section 5] [Entire Act] State of Jammu-Kashmir - Subsection Section 5(1)(f) in Jammu and Kashmir Co-operative Societies Rules, 2001 (f)The extent to which the society may borrow funds and the rates of interest payable on such funds.