Unlock Advanced Research with PRISMAI Integrated with over 4 crore judgments and laws — designed for legal practitioners, researchers, students and institutions - Know your Kanoon - Doc Gen Hub - Counter Argument - Case Predict AI - Talk with IK Doc - ... Upgrade to Premium Document Options Get in PDF Print it! [Cites 0, Cited by 0] [Section 12A(1)] [Section 12A] [Entire Act] State of Odisha - Subsection Section 12A(1)(b) in The Orissa Co-operative Societies Rules, 1965 (b)a resolution of the General Body passed by a majority of its members in respect of immovable property subject to approval of Registrar.