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 109(2)] [Section 109] [Entire Act] State of Himachal Pradesh - Subsection Section 109(2)(d) in Himachal Pradesh Co-Operative Societies Act, 1968 (d)the procedure to be followed for amendment of bye-laws by a society;