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 25] [Entire Act]

State of Haryana - Subsection

Section 25(4) in Haryana Registration and Regulation of Societies Rules, 2012

(4)The applicant Society shall file a copy of the orders of the Registrar along with the following documents with the District Registrar for registration, namely ;
(i)a certified copy of Memorandum and byelaws of the amalgamated Society or the divided Societies;
(ii)list of members and office bearers of such Society;
(iii)prescribed fee as mentioned in Appendix 1.