Section 24A(7) in The Bihar Co-operative Societies Act, 1935
(7)The order of the Registrar calling a meeting of creditors or class of creditors, as the case may be, under sub-section (1) or sub-section (3), and the order of the Registrar sanctioning a compromise or arrangement under sub-section (2) or a revised compromise or arrangement or a fresh compromise or arrangement under sub-section (3), or sub-section (4) shall be published in the Official Gazette.] [Sub-sections (3) to (7) inserted by Act 16 of 1948.]