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 37] [Entire Act]

State of Mizoram - Subsection

Section 37(3) in Mizoram Cooperative Societies Act, 2006

(3)In the case of institutional members, such co-operative, company, body corporate, trust, government which have invested funds in the share of co-operatives, the authorized representative or member or director for such institution ~hall have the right to vote on behalf of the institution they represent.