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] [Entire Act]

State of Gujarat - Section

Section 117 in The Gujarat Co-Operative Societies Act, 1961

117. Definition.

- In this Chapter unless the context otherwise requires,-
(1)["Land Development Bank"] [These words were substituted for the words 'Land Mortgage Bank' by Gujarat 24 of 1964] means a Co-operative Bank registered or deemed to be registered under this Act, and to which this Chapter applies;
(2)["Primary Land Development Bank"] [These words were substituted for the words 'Land Mortgage Bank' by Gujarat 24 of 1964] means a [Land Development Bank] [These words were substituted for the words 'Land Mortgage Bank' by Gujarat 24 of 1964] recognized as [Primary Land Development Bank] [These words were substituted for the words 'Land Mortgage Bank' by Gujarat 24 of 1964] by the Registrar.
(3)["State Land Development Bank"] [These words were substituted for the words 'State Land Mortgage Bank' by Gujarat 24 of 1964] means a [Land Development Bank] [These words were substituted for the words 'Land Mortgage Bank' by Gujarat 24 of 1964] for the whole of the State of Gujarat and recognised as such by the Registrar.