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 32] [Entire Act]

State of Madhya Pradesh - Subsection

Section 32(7) in The M.P. Swayatta Sahakarita Adhiniyam, 1999

(7)The quorum for a general meeting shall be specified in the bye-laws, but shall not be less than ten per cent of the members eligible to vote at the general meeting.