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 19C] [Entire Act] State of Madhya Pradesh - Subsection Section 19C(4) in The M.P. Co-Operative Societies Act, 1960 (4)[ Expulsion of a member from a society may involve forfeiture of shares held by the member in such society.] [Inserted by M.P. Act No. 25 of 1988 [w.e.f. 28-6-1988].]