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 20(2)] [Section 20] [Entire Act] State of Karnataka - Subsection Section 20(2)(c) in The Karnataka Souharda Sahakari Act, 1997 (c)is in default regarding any payment to be made to the Co-operative exceeding an amount and for a period specified in the bye-laws.