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] [Entire Act]

State of Odisha - Section

Section 82 in The Orissa Co-operative Societies Act, 1962

82. Charge of debenture-holder on certain properties.

- The holders of the debentures shall have a floating charge on -
(a)all such mortgages and assets as are referred to in Clause (a) of Sub-Section (3) of Section 81;
(b)the amount paid under such mortgage and remaining in the hands of the Board or of the Trustees; and
(c)the other properties of the [State Co-operative Agricultural and Rural Development Bank] [Substituted by Orissa Act No. 23 of 1994 Section 5.].