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] [Entire Act]

State of Manipur - Section

Section 37 in The Chit Fund (Manipur) Rules, 1994

37. Provision for expenses of winding up.

- In making proposals for the distribution of the chit assets the Receiver shall specify the estimated amount of the post of winding up including remuneration for the Receiver and such other terms of expenditure as are incidental to the winding up and such estimated amount shall first be provided for and deduced from the value of the chit assets and the balance amount shall also be proposed for distribution in the provisional statement and the fresh list mentioned in Rule 36.