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 Himachal Pradesh - Subsection

Section 2(xiii) in Himachal Pradesh Co-Operative Societies Rules, 1971

(xiii)'decree holder' means any person holding a decree as defined in clause (xii) above; Rules published in Rajpatra, Himachal Pradesh (Asadharan), dated 25th May, 1971.