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 2] [Section 32] [Entire Act]

State of Meghalaya - Subsection

Section 32(3) in The Meghalaya Co-operative Societies Act

(3)when society fails to convene the annual general meeting within the period specified in sub-section (2) the Registrar or the person authorised by him in this behalf shall be competent to convene such annual general meeting within a period or ninety days from the date of expiry of the period mentioned in that sub-section.