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 58(1)] [Section 58] [Entire Act] State of Himachal Pradesh - Subsection Section 58(1)(a) in Himachal Pradesh Co-Operative Societies Rules, 1971 (a)has, wilfully and without any reasonable cause, failed to comply with any of the provisions of the Act or these rules;