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 24] [Entire Act]

State of Karnataka - Subsection

Section 24(3) in The Karnataka Souharda Sahakari Act, 1997

(3)The chief executive shall be an ex-officio member of the board and shall not have a right to vote in the election of the office bearers.]