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] [Entire Act]

State of Odisha - Section

Section 46 in The Orissa Co-operative Societies Act, 1962

46. Liability to be limited in respect of certain shares.

- Where any shares are purchased in a Society by -
(a)the State Government; or
(b)an Apex Society or Central Society from the 'Principal State Partnership Fund' or the Subsidiary State Partnership Fund' respectively;
the liability in respect of such shares shall, in the event of the Society being wound up, be limited to the amount paid in respect of such shares.