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 2] [Entire Act]

State of Sikkim - Subsection

Section 2(g) in Sikkim Co-Operative Societies Act, 1955

(g)"Dispute" means any matter capable of being the subject of civil litigation and includes claim in respect of amount payable to or by a cooperative society whether such claim be admitted or not;