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 38(7)] [Section 38] [Entire Act] State of Bihar - Subsection Section 38(7)(ii) in The Bihar Co-operative Societies Rules, 1959 (ii)the satisfaction of the claims of all the creditors who have given notice under sub-Rule (4):