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 57] [Entire Act]

State of Meghalaya - Subsection

Section 57(ii) in The Meghalaya Co-operative Societies Rules

(ii)In every co-operative society with shares and with unlimited liability not less than one-half of the net profits in any year shall be carried to the preserve fund until that fund is equal to one-half of the total borrowed capital ; thereafter not less than one-third of the net profits in any year until the reserve fund equals the amount of borrowed capital ; and thereafter not less than one-fourth of the net profits in any year shall be carried to the reserve fund :