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 54] [Entire Act]

State of Karnataka - Subsection

Section 54(3) in The Karnataka Souharda Sahakari Act, 1997

(3)The term of the Board of the Federal Co-operative shall be five years from the date of [election] [Substituted by Act 4 of 2013 w.e.f. 11.02.2013.]