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 27] [Entire Act]

State of Maharashtra - Subsection

Section 27(5) in The Maharashtra Co-Operative Societies Act, 1960

(5)Where a firm has invested any part of its funds in the shares of a society, any one of its partners [appointed by the firm] [These words were inserted by Maharashtra 33 of 1963, Section 5.] shall be entitled to vote in the affairs of the society on behalf of the firm.