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] [Entire Act]

State of Jharkhand - Section

Section 47 in The Bihar Co-operative Societies Rules, 1959

47. Reserve fund.

- At least ten per cent of the net profit of a registered co-' perative insurance society and a registered co-operative farming society and at least five per cent of the profit of registered thrift and savings society shall each year be carried to a reserve fund.