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 7] [Entire Act]

Union of India - Subsection

Section 7(1) in Multi-State Co-Operative Societies (Privileges, Properties and Funds, Accounts, Audit, Winding Up and Execution of Decrees, Orders and Decisions) Rules, 1985

(1)Every multi-State co-operative society shall maintain a reserve fund to meet any one or more of the following objects :-
(i)unforeseen losses;
(ii)claim of the creditors of the society which cannot be otherwise met; and
(iii)such other financial needs in times of special scarcity.