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 2] [Section 41] [Entire Act]

State of Karnataka - Subsection

Section 41(1) in The Karnataka Souharda Sahakari Act, 1997

(1)The Registrar may, on receipt of the reference of a dispute under section 39,-
(a)decide the dispute himself; or
(b)transfer it for disposal to any person who has been vested by the Government with powers in that behalf; or
(c)refer it for disposal to an Arbitrator appointed by the Registrar.