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 94] [Entire Act]

State of Meghalaya - Subsection

Section 94(1) in The Meghalaya Co-operative Societies Rules

(1)An application for a conditional order of attachment under sub-section (3) of Section 64 shall be made to the Registrar and shall contain-
(a)evidence in support of the contention that the party is about to dispose of the whole or any part of his property or is about to remove the whole or part of his property from the local limits of the jurisdiction of the Registrar and that the party has failed to furnish additional security even on demand ; and
(b)full details of the property to be attached, its estimated value and the claim of the society.