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 Karnataka - Subsection

Section 32(3) in The Karnataka Souharda Sahakari Act, 1997

(3)The books of accounts of every Co-operative together with supporting records and vouchers shall be preserved for such period as may be decided by the board.