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 9] [Entire Act]

State of Madhya Pradesh - Subsection

Section 9(9) in The M.P. Swayatta Sahakarita Adhiniyam, 1999

(9)The change of name of a co-operative shall not affect any rights obligations of the co-operative or any of its members or past members or deceased members or render defective any legal proceedings by or against it, and any legal proceedings which might have been continued or commenced by or against the co-operative by its former name shall be so continued or commenced by its new name.