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 8] [Entire Act]

State of Madhya Pradesh - Subsection

Section 8(4) in The M.P. Swayatta Sahakarita Adhiniyam, 1999

(4)The Registrar shall take on record the amendment of the bye-laws received under sub-section (2) subject to the fulfilment of the following conditions, namely :-
(a)the amendment is not inconsistent with the provisions of this Act or any of its existing bye-laws or is not against the aims and objects of the co-operative; and
(b)the amendment is in conformity with the co-operative principles specified in Schedule A.