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 57C] [Entire Act]

State of Jharkhand - Subsection

Section 57C(4) in The Bihar Co-operative Societies Act, 1935

(4)When an order for distraining any produce is made under this Section at a considerable time before the produce is likely to be cut or gathered, the Registrar may suspend the execution of the order for such time as he thinks fit, and may. if he thinks fit, make a further order prohibiting the removal of the produce pending the execution of the order for distraint.