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 148] [Entire Act]

State of Uttarakhand - Subsection

Section 148(2) in Uttarakhand Co-Operative Societies Act, 2003

(2)The Bank may, either on its own motion or on an application made by the mortgagor, remove a receiver appointed under sub-section (1).