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 15(2)] [Section 15] [Entire Act] State of Meghalaya - Subsection Section 15(2)(viii) in The Meghalaya Co-operative Societies Act, 2015 (viii)The registration of the new society shall be a sufficient conveyance to vest in it shall the assets and liabilities of the original societies.