Unlock Advanced Research with PRISMAI Integrated with over 4 crore judgments and laws — designed for legal practitioners, researchers, students and institutions - Know your Kanoon - Doc Gen Hub - Counter Argument - Case Predict AI - Talk with IK Doc - ... Upgrade to Premium Document Options Get in PDF Print it! [Cites 0, Cited by 0] [Section 21N(1)] [Section 21N] [Entire Act] State of Jharkhand - Subsection Section 21N(1)(ii) in The Bihar Co-operative Societies Rules, 1959 (ii)he is otherwise disqualified for being elected under the provisions of the Act, Rules or the Bye-laws of the society.