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 8(1)] [Section 8] [Entire Act]

State of Maharashtra - Subsection

Section 8(1)(t) in The Maharashtra Cooperative Societies Rules, 1961

(t)the manner in which penalty should be levied on a member who is found to be guilty of breach of bye-laws;