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 72(1)] [Section 72] [Entire Act] State of Assam - Subsection Section 72(1)(c) in Assam Co-Operative Societies Act, 2007 (c)to a member on the security of movable property or future movable property, unless the movable property is charged, hypothecated or pledged with the society;