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 2] [Entire Act]

State of Karnataka - Subsection

Section 2(a1) in The Karnataka Souharda Sahakari Act, 1997

(a1)"Area of operation" means jurisdictional area from which the membership is drawn or as specified in the bye-laws of the cooperatives.