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 107] [Entire Act]

State of Uttar Pradesh - Subsection

Section 107(2) in The U.P. Co-operative Societies Act, 1965

(2)[ Every co-operative society shall, at every office or place where it carries on business, display its name and address of its registered office along with the words "registered under the Uttar Pradesh Co-operative Societies Act, 1965" in legible character at a conspicuous place and shall also mention the same-
(a)in all notices and other publications authorised by it:
(b)in all business contracts, business letters, order for goods, invoices, statements of accounts, receipts and letters of credits; and
(c)in all balls of exchange, promissory notes, endorsements, cheques and orders for money it signs or that are signed on its behalf].