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 23(1)] [Section 23] [Entire Act] State of Bihar - Subsection Section 23(1)(f) in The Bihar Co-operative Societies Rules, 1959 (f)a criminal proceeding relating to any transaction of a registered society is pending against him in which cognizance has been taken.