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 53] [Entire Act]

State of Madhya Pradesh - Subsection

Section 53(5) in The M.P. Swayatta Sahakarita Adhiniyam, 1999

(5)The co-operative concerned shall, on receipt of the report, place it before the next general meeting to take such action thereon as the general body may think fit.