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 133(1)] [Section 133] [Entire Act]

State of Maharashtra - Subsection

Section 133(1)(c) in The Maharashtra Co-Operative Societies Act, 1960

(c)default has been made in payment of such debt or loan or part thereof, for three months after service of the notice.