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 95(2)] [Section 95] [Entire Act]

State of Madhya Pradesh - Subsection

Section 95(2)(f) in The M.P. Co-Operative Societies Act, 1960

(f)subject to the provisions of Section 24, prescribe the maximum number of shares or portion of the capital of a society which may be held by a member.