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 45] [Entire Act]

State of Madhya Pradesh - Subsection

Section 45(2) in The M.P. Swayatta Sahakarita Adhiniyam, 1999

(2)A co-operative may borrow funds from non-member/individuals and institutions to such extent and under such conditions as may be specified in the bye-laws.']]