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 39] [Entire Act]

State of Andhra Pradesh - Subsection

Section 39(6) in Andhra Pradesh Mutually Aided Co-Operative Societies Act, 1995

(6)The Registrar may require from the Co-operative Society, the liquidator appointed by the Co-operative Society or any other person who is required to furnish information, a periodical return showing,-
(a)the progress of dissolution ;
(b)the distribution of any undistributed surplus or reserve ; and
(c)any other relevant information that he may require.