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 18] [Entire Act]

State of Odisha - Subsection

Section 18(1) in The Orissa Chit Funds Rules, 1985

(1)In case of cash deposited in an approved Bank in the name of the Registrar under Clause (a) of Sub-section (1) of Section 23 the receipt or the book issued by the approved Bank mentioned in the chit agreement shall be delivered to the Registrar.