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 26] [Entire Act]

NCT Delhi - Subsection

Section 26(4) in The Delhi Co-operative Societies Rules, 2007

(4)In all cases where share capital is to be refunded, valuation of the shares shall be made in accordance with the provisions contained in rule 27