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 Maharashtra - Subsection

Section 54(4) in The Maharashtra Cooperative Societies Rules, 1961

(4)In the case of a processing society the reserve fund may be utilised in the acquisition, purchase or construction of lands, buildings [and development of lands, buildings and machinery as decided in the general body meeting with prior approval of the Registrar.] [Substituted 'and machinery' by Notification No. CSL-2014/697/C.R.04/13C, dated 30.8.2014 (w.e.f. 23.12.1961).]