Section 46(1)(d) in Sikkim Co-Operative Societies Act, 1955
(d)if such debt or demand is due in respect of any loan for the purchase, improvement or redemption of land or for the purchase or construction of any house, building or any portion thereof, upon the land purchased, improved or redeemed or the house or, building so purchased or constructed by such member, past member or, the deceased member from any such loan.