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 2] [Entire Act]

State of Meghalaya - Subsection

Section 2(s) in The Meghalaya Co-operative Societies Act, 2015

(s)"Tribunal" means a body of officials appointed by the State Government to arbitrate dispute involving recovery of overdue loans.