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 31(3)] [Section 31] [Entire Act] State of Sikkim - Subsection Section 31(3)(a) in Sikkim Co-Operative Societies Act, 1978 (a)has been adjudged by a competent court to be insolvent or of unsound mind;