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 55] [Entire Act]

State of Karnataka - Subsection

Section 55(4) in The Karnataka Souharda Sahakari Act, 1997

(4)[ The provisions [***] [Inserted by Act 4 of 2013 w.e.f. 11.02.2013.] shall mutatis-mutandis apply to the Federal cooperative if its directors incur any of the disqualifications mentioned in clauses (a), (b), (c), (d) and (e) of sub-section (2).] [Substituted by Act 4 of 2013 w.e.f. 11.02.2013.]