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 66(3)] [Section 66] [Entire Act] State of Assam - Subsection Section 66(3)(i) in The Assam Co-operative Societies Act, 1949 (i)to dispose of the surplus, if any, remaining after paying the claims against the society in accordance with Section 67 of this Act.