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 49(3)] [Section 49] [Entire Act] State of Karnataka - Subsection Section 49(3)(e) in The Karnataka Souharda Sahakari Act, 1997 (e)maintain separate lists of the members, creditors and other persons having claims against the Co-operative;