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 21I] [Entire Act]

State of Jharkhand - Subsection

Section 21I(2) in The Bihar Co-operative Societies Rules, 1959

(2)The concerned society shall submit under its seal and certificate a voter list as on the last day of preceding Co-operative year in triplicate in Form XXIII to the Election Officer on or before 30th April:Provided that if the society is an affiliating society the voters list of the society shall be submitted under its seal and certificate as on the last day of the preceding Co-operative Year in triplicate in Form XXIII and Form XXIV to the Election Officer on or before 30th April.] [Substituted by G.S.R. 1 dated 1.2.1997.]