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 1] [Section 86] [Entire Act]

State of Gujarat - Subsection

Section 86(5) in The Gujarat Co-Operative Societies Act, 1961

(5)When the inquiry is held under this section the Registrar shall communicate the result of the inquiry-
(i)in case the State Government have subscribed directly to the share capital of the society or in case any moneys are due from the society to the Principal State Partnership Fund or to the Subsidiary State Partnership Fund, to the State Government or to any officer appointed by it in this behalf;
(ii)to the federal co-operative society concerned, and
(iii)to the society concerned.