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 2] [Entire Act]

State of Tripura - Subsection

Section 2(21) in The Tripura Co-operative Societies Act, 1974

(21)
(a)"member" means a person joining in an application for the registration of a co-operative society which is subsequently registered, or a person duly admitted to membership of a society after registration, and includes a nominal or sympathiser member;
(b)"nominal member" means a person admitted to membership as such after registration in accordance with the bye- laws;
(c)"sympathiser member" means a person who sympathises with the aims and objects of the society and who is admitted by the society as such member;