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 170] [Entire Act] State of West Bengal - Subsection Section 170(7) in West Bengal Co-operative Societies Rules, 2011 (7)The sufficiency of proof of service of the summons or notice shall be decided by the person who issued the same.