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 32] [Entire Act]

State of Sikkim - Subsection

Section 32(2) in Sikkim Co-Operative Societies Act, 1955

(2)Such meeting shall be held not more than fifteen months after 'the date of the last preceding meeting held under sub-section (1) and unless the Registrar on special grounds extend the period, within three months' of the receipt of statutory annual audit report.