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 14(4)] [Section 14] [Entire Act]

State of Madhya Pradesh - Subsection

Section 14(4)(b) in The M.P. Swayatta Sahakarita Adhiniyam, 1999

(b)information of the intended merger and settlement of claims of members and creditors is sent to the Registrar and his acknowledgment is obtained.