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 22(1)] [Section 22] [Entire Act] State of Maharashtra - Subsection Section 22(1)(c) in The Maharashtra Cooperative Societies Rules, 1961 (c)The quorum for the meeting shall be one-fifth of the total number of delegates and representatives of the societies or 25 whichever is less :