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 31] [Entire Act]

State of Kerala - Subsection

Section 31(2) in Kerala Cooperative Societies Act, 1969

(2)A person nominated to the committee of an apex or a central society under subsection (1) shall hold office during the pleasure of the Government or the specified authority, as the case may be.