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 54] [Entire Act]

State of Karnataka - Subsection

Section 54(4) in The Karnataka Souharda Sahakari Act, 1997

(4)The Chief Executive shall be the ex-officio director of the Board and shall not have right to vote in the election of office bearers.