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 23] [Entire Act]

State of Odisha - Subsection

Section 23(3) in The Orissa Self-Help Co-operatives Act, 2001

(3)Any Co-operative found to be aberrant for three Co-operative business years in any continuous period of five Co-operative business years, shall be deemed to be a Co-operative not operating on a Co-operative basis.