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 24] [Entire Act]

State of Karnataka - Subsection

Section 24(3) in Karnataka Co-Operative Societies Act, 1959

(3)A co-operative society may pay all other moneys due to the deceased member from the society to such nominee, heir or legal representative, as the case may be.