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 16] [Entire Act]

State of Madhya Pradesh - Subsection

Section 16(1) in The M.P. Co-Operative Societies Act, 1960

(1)In this section-
(a)"affected society" means a society which decides to reorganise itself in any of the manners specified in sub-section (2); and
(b)"resulting society" means a society-
(i)which is formed as a result of amalgamation under clause (a) of sub-section (2); or
(ii)to which the assets and liabilities of the affected societies are transferred in whole or in part under clause (b) sub-section (2); or
(iii)which is formed as a result of division under clause (c) of sub-section (2); or
(iv)which is the result of change of class as provided in clause (d) of sub-section (2).