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 53] [Entire Act]

State of Odisha - Subsection

Section 53(3) in The Orissa Co-operative Societies Rules, 1965

(3)Instalment for the repayment of loan which as granted to a member of Primary Credit Society shall not be in excess of the annual surplus income of the applicant estimated by the Committee under Clause (iv) of Sub-rule (3) of Rule 51.