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 19A(1)] [Section 19A] [Entire Act] State of Madhya Pradesh - Subsection Section 19A(1)(d) in The M.P. Co-Operative Societies Act, 1960 (d)[ If he is disqualified under Section 48-A of the Act; [Inserted by M.P. Act No. 25 of 1988 [w.e.f. 28-6-1988].]