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 26] [Entire Act]

State of Uttarakhand - Subsection

Section 26(2) in Uttarakhand Co-Operative Societies Act, 2003

(2)Where a person is refused admission as a member in a co- operative society, the decision refusing admission shall be communicated by the society to that person within seven days of the date of the decision.