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 45(2)] [Section 45] [Entire Act]

State of Meghalaya - Subsection

Section 45(2)(b) in The Meghalaya Co-operative Societies Act, 2015

(b)Any office bearer of a society or a liquidator may, on behalf of the society, bid and purchase at a sale of mortgaged property.