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 13] [Entire Act]

State of Jammu-Kashmir - Subsection

Section 13(4) in Jammu and Kashmir Co-Operative Societies Act, 1989

(4)An amendment of the bye-laws of a Co-operative Society changing the form or extent of its liability shall not be registered or take effect until either
(a)the assent thereto of all the members and creditors has been obtained;or
(b)all claims of members and creditors who exercise the option referred to in sub section (2) within the period specified therein, have been met in full.