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 57A] [Entire Act] State of Maharashtra - Subsection Section 57A(6) in The Maharashtra Cooperative Societies Rules, 1961 (6)No other subject, except the motion or motions of no-confidence shall be kept on the agenda.