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 37] [Entire Act]

State of Mizoram - Subsection

Section 37(6) in Mizoram Cooperative Societies Act, 2006

(6)A member who has availed loan from co-operative and remained as a defaulter on due dates in making payment for two or more installments consecutively towards the repayment of loan facility availed shall not enjoy the right to vote in the affairs of any cooperative.