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 Meghalaya - Section

Section 21 in The Meghalaya Co-operative Societies Act, 2015

21. Liability of past member and his estate.

(1)The liability of a past member and of the estate of a deceased member for the debts of a registered society as they existed at the date of his casting to be a member or on his death, as the ease may be, shall continue for a period of four years from the said date.
(2)No past member of a registered society with unlimited liability shall be eligible for membership of another such society with unlimited liability except with the special permission of the Registrar.