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 Maharashtra - Section

Section 7 in Multi-Unit Co-operative Societies Rules, 1958

7. Sanctioning of scheme.

- The Central Registrar shall take steps to give effect to -
(a)in the case of a society to which the provisions of section 5C apply, the scheme sanctioned under sub-section (3) of that section or the decision of the Judge in regard to the scheme under sub-section (4) of that section;
(b)in the case of a society to which the provisions of section 5C or section 5D of the Act apply, the scheme approved under subsection (2) or deemed to be approved under sub-section (3) of section 5C or section 5D, as the case may be, of the Act.