Unlock Advanced Research with PRISMAI Integrated with over 4 crore judgments and laws — designed for legal practitioners, researchers, students and institutions - Know your Kanoon - Doc Gen Hub - Counter Argument - Case Predict AI - Talk with IK Doc - ... Upgrade to Premium Document Options Get in PDF Print it! [Cites 0, Cited by 0] [Section 30A(1)] [Section 30A] [Entire Act] State of Odisha - Subsection Section 30A(1)(a) in The Orissa Co-operative Societies Act, 1962 (a)the office bearers shall be deemed to have vacated their office - and the management of the Society shall vest in the Registrar on the date of the dissolution; and