Unlock Advanced Research with PRISMAI Integrated with over 4 crore judgments and laws — designed for legal practitioners, researchers, students and institutions - Know your Kanoon - Doc Gen Hub - Counter Argument - Case Predict AI - Talk with IK Doc - ... Upgrade to Premium Document Options Get in PDF Print it! [Cites 0, Cited by 0] [Section 140(3)] [Section 140] [Entire Act] State of Tamilnadu - Subsection Section 140(3)(d) in Tamil Nadu Co-operative Societies Rules, 1988 (d)when the Liquidator determines under clause (b) of sub-section (2) of section 139 that no contribution need be made by the party concerned.