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 24] [Entire Act]

State of Madhya Pradesh - Subsection

Section 24(c) in The M.P. Co-Operative Societies Rules, 1962

(c)where an order has been passed under sub-section (1) of Section 53-
(i)by the person appointed to manage the affairs of the society; and
(ii)[ where the persons are appointed to manage the affairs of the society by any two of the persons so appointed; or]