Unlock Advanced Research with PRISMAI Integrated with over 4 crore judgments and laws — designed for legal practitioners, researchers, students and institutions - Know your Kanoon - Doc Gen Hub - Counter Argument - Case Predict AI - Talk with IK Doc - ... Upgrade to Premium Document Options Get in PDF Print it! [Cites 0, Cited by 0] [Section 72(5)] [Section 72] [Entire Act] State of Jharkhand - Subsection Section 72(5)(a) in The Bihar Co-operative Societies Rules, 1959 (a)Any creditor present to whom a notice under Rule 72(1) has been issued, may move an amendment to the proposed arrangement or compromise.