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 66(3)] [Section 66] [Entire Act] State of Assam - Subsection Section 66(3)(f) in The Assam Co-operative Societies Act, 1949 (f)to investigate all claims against the society and, subject to the provisions of this Act, to decide question of priority arising between claimants;