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 95(2)] [Section 95] [Entire Act] State of Madhya Pradesh - Subsection Section 95(2)(h) in The M.P. Co-Operative Societies Act, 1960 (h)provide for the nomination of person to whom the share or the interest of a deceased member may be paid or transferred;