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 15(3)] [Section 15] [Entire Act] State of Arunachal Pradesh - Subsection Section 15(3)(b) in The Arunachal Pradesh Co-operative Societies Rules, 1984 (b)In the case of a society was unlimited liability, the value of a share shall be the actual amount received by the society in respect of such share.