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 15] [Entire Act]

State of Haryana - Subsection

Section 15(3) in Haryana Co-operative Societies Act, 1984

(3)Where two or more co-operative societies are amalgamated into a new co- operative society in accordance with provisions of sections 13 and 14, the registration of each of the amalgamating societies, shall stand cancelled on the registration of the new society, and each society shall be deemed to have been dissolved.