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 44(1)] [Section 44] [Entire Act]

State of Meghalaya - Subsection

Section 44(1)(b) in The Meghalaya Co-operative Societies Act, 2015

(b)to a member in excess either of the maximum or of the normal credit determined by the society for that member in accordance with its bye-laws ; provided that in assessing normal credit the managing body shall take a full statement as to the member's means of earning;