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 2] [Entire Act]

State of Mizoram - Subsection

Section 2(49) in Mizoram Cooperative Societies Act, 2006

(49)"Resolution" means a resolution of the general body at a meeting which has the approval of more than half of all the members of the co-operative with right of vote at the time of the general meeting, or of at least two- thirds of members or any other proportion with right of vote at the time of the general meeting and present in the general meeting, whichever is specified.