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 83] [Entire Act]

State of Maharashtra - Subsection

Section 83(b) in The Maharashtra Specified Co-operative Societies Elections to Committees Rules, 1971

(b)in so for as that question is not determined by such a decision, the Commissioner shall decide between them by lot and proceed as if the one on whom the lot then falls had received an additional vote.