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 45] [Entire Act]

State of Meghalaya - Subsection

Section 45(2) in The Meghalaya Co-operative Societies Act, 2015

(2)
(a)At any sale of property, movable or immovable held under this Act or rules framed thereunder, no office bearer of the registered society concerned, or am person having any duty to perform in connection with such sale shall either directly or indirectly bid for, acquire or attempt to acquire, any interest in such property.
(b)Any office bearer of a society or a liquidator may, on behalf of the society, bid and purchase at a sale of mortgaged property.