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 1] [Entire Act]

State of Madhya Pradesh - Section

Section 19B in The M.P. Co-Operative Societies Act, 1960

19B. [ Effect of subsequent disabilities. [Inserted by M.P. Act No. 14 of 1976.]

- If any person having been admitted as a member of a society subsequently becomes subject to any of the disqualifications specified in Section 19-A, such person shall cease to be a member of the society and the Registrar shall declare his seat to be vacant.]