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 37] [Entire Act]

State of Madhya Pradesh - Subsection

Section 37(2) in The M.P. Swayatta Sahakarita Adhiniyam, 1999

(2)The elections shall be conducted in the manner specified in the bye-laws, before the expiry of the term of office of the outgoing directors, delegates or representatives as the case may be.