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 2] [Section 25] [Entire Act]

State of Jharkhand - Subsection

Section 25(1) in The Bihar Co-operative Societies Act, 1935

(1)No amendment of the bye-laws of a registered society shall be valid until the amendment has been registered under this Act.