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 Telangana - Section

Section 8 in Telangana Mutually Aided Co-Operative Societies Act, 1995

8. Display of name.

(1)Every Co-operative Society shall display its full name registration number and the address of its registered office in legible characters in a conspicuous position,-
(a)at every office or place at which it carries on business;
(b)in all notices and other official publications;
(c)on all its contracts, business letters, orders for goods, invoices, statements of account, receipts and letters of credit; and
(d)on all bills of exchange, promissory notes, endorsements, cheques and orders for money it signs or that are signed on its behalf.
(2)Where a Co-operative Society has a corporate seal, it shall display its full name in legible characters on its corporate seal.