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 29(5)] [Section 29] [Entire Act] State of Madhya Pradesh - Subsection Section 29(5)(b) in The M.P. Swayatta Sahakarita Adhiniyam, 1999 (b)in the case of a deceased member, on the date of his death; shall continue for a period of two years from such date.