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 131] [Entire Act]

State of Arunachal Pradesh - Subsection

Section 131(1) in Arunachal Pradesh Co-operative Societies Act, 1978

(1)Save as expressly provided in this Act, no Civil or Revenue Court, shall have any jurisdiction in respect of-
(a)the registration of society or its bye-laws or the amendment of its bye-laws, or the dissolution of the committee of a society or the management of the society or dissolution thereof; or
(b)any dispute required to be referred to the Registrar or his nominee, or board of nominees, for decision; or
(c)any matter concerned with the winding up and dissolution of a society.