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 88] [Entire Act]

State of Meghalaya - Subsection

Section 88(3) in The Meghalaya Co-operative Societies Rules

(3)Summons or notices may be served by-
(i)personal service through the Chairman or the Secretary or a member of the staff of the society or any of the disputes ; or
(ii)registered post with acknowledgement due ; or
(iii)affixing a copy of the summons or notice at the last known place of residence or business of the person concerned through any office bearer or employee of the society, when he refuses to accept the notice and sign the acknowledgement or he cannot be found.