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 96] [Entire Act]

State of Tripura - Subsection

Section 96(4) in The Tripura Co-operative Societies Rules, 1976

(4)Noting in this rule shall empower the co-operative land development bank to appoint a Receiver where the mortgaged property is already in the possession of a Receiver appointed by a Civil Court.