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 67A] [Entire Act]

State of Gujarat - Subsection

Section 67A(2) in The Gujarat Co-Operative Societies Act, 1961

(2)Every year, the society shall carry at least fifteen per cent of the net profit to the Bad Debt Reserve Fund.