Unlock Advanced Research with PRISMAI Integrated with over 4 crore judgments and laws — designed for legal practitioners, researchers, students and institutions - Know your Kanoon - Doc Gen Hub - Counter Argument - Case Predict AI - Talk with IK Doc - ... Upgrade to Premium Document Options Get in PDF Print it! [Cites 0, Cited by 0] [Section 77(5)] [Section 77] [Entire Act] State of Chattisgarh - Subsection Section 77(5)(b) in The Chhattisgarh Co-Operative Societies Act, 1960 (b)A person who has held office as tire Chairman or a member, for a period mentioned in clause (a) shall be eligible for reappointment.