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 4] [Section 31] [Entire Act]

State of Kerala - Subsection

Section 31(1) in Kerala Cooperative Societies Act, 1969

(1)Where the Government,-
(a)have subscribed to the share capital of an apex or a central society; or
(b)have assisted indirectly in the formation or augmentation of the share capital of an apex or a central society; or
(c)have guaranteed the repayment of principal and payment of interest on debentures issued by an apex or a central society; or
(d)have guaranteed the repayment of principal and payment of interest on loans and advances to an apex or a central society, [the government or any other authority shall have the right to nominate not more than two persons to the committee of an Assisted Apex or Central Society.]