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 36] [Entire Act]

State of Rajasthan - Subsection

Section 36(3) in Rajasthan Co-operative Societies Rules, 2003

(3)Notwithstanding anything contained in this rule, the Registrar, Cooperative Societies, Rajasthan shall remove the committee of the Apex Cooperative Bank or a Central Co-operative Bank on the recommendation of the Reserve Bank of India or of any other Co-operative Bank on the recommendation of the Reserve Bank of India and appoint an administrator in its place within one month of such recommendation.] [Substituted by Notification No. G.S.R. 53, dated 10.7.2017.]