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 1] [Section 63(2)] [Section 63] [Entire Act] State of Uttar Pradesh - Subsection Section 63(2)(d) in The U.P. Co-operative Societies Act, 1965 (d)be subject to charge or liable to be set off towards payment of any debt or outstanding demand owing to a co-operative society under Section 41.