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 31] [Entire Act]

State of Bihar - Subsection

Section 31(2) in The Bihar Co-operative Societies Act, 1935

(2)In case of society registered with unlimited liability, a member shall not transfer any share held by him or his interest in the capital or property of the society or any part thereof unless. -
(a)he has held such share or interest for not less than one year; and
(b)the transfer charge is made to the society or to a member of society or to a person whose application for membership has been accepted by the society.