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 30] [Entire Act]

State of Himachal Pradesh - Subsection

Section 30(1) in Himachal Pradesh Co-Operative Societies Act, 1968

(1)A full, true and accurate statement of his assets and liabilities shall be furnished-
(a)by an applicant for membership of a society with unlimited liability, with his application;
(b)by a member of a society with unlimited liability when required to do so by the Registrar or any person authorised by him by a general or special order or by the financing bank; and
(c)by a member of any other society, with an application for a loan or for acceptance as a surety.