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 44(2)] [Section 44] [Entire Act] State of Meghalaya - Subsection Section 44(2)(d) in The Meghalaya Co-operative Societies Act, 2015 (d)No person shall be accepted as a surety for any borrower unless he is also a member of the same registered society.