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 12] [Entire Act]

NCT Delhi - Subsection

Section 12(4) in The Delhi Co-Operative Societies Act, 2003

(4)Where the Registrar refuses to register an amendment of bye-laws of a cooperative society, he shall communicate the order of refusal together with the reasons therefor, to the co-operative society in the prescribed manner.