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 52] [Entire Act]

State of Haryana - Subsection

Section 52(2) in Haryana Co-operative Societies Act, 1984

(2)No person shall transfer any property which is subject to a charge under sub section (1) except with the prior permission in writing of the co- operative society which holds the charge.