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 158] [Entire Act] State of Jammu-Kashmir - Subsection Section 158(c) in Jammu and Kashmir Co-Operative Societies Act, 1989 (c)to the Registrar when the order, decision or award is in ode by Additional Registrar and against such order and decisions as mentioned in clause (b);