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] [Entire Act]

State of Uttar Pradesh - Section

Section 102 in The U.P. Co-operative Societies Rules, 1968

102.

When a meeting other than a meeting referred to in Rule 26 or Rule 97 has been adjourned for want of quorum the adjourned meeting may be held with such reduced quorum not being less than fifty per cent of the original quorum as may be laid down in bye-laws of the society.