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 Telangana - Section

Section 26 in Telangana Mutually Aided Co-Operative Societies Act, 1995

26. Accounts and Records.

(1)Every Co-operative Society shall keep at its office, the following accounts, records and documents namely:-
(a)a copy of this Act with upto date amendments incorporated;
(b)copies of other laws and regulations to which the Co-operative Society is subject;
(c)a copy of its registered bye-laws with amendments made from time to time;
(d)the minutes book;
(e)accounts of all sums of money received and expended by the Co-operative Society and their respective purposes;
(f)accounts of all purchases and sales of goods by the Co-operative Society;
(g)accounts of all assets and liabilities of the Co-operative Society;
(h)a register showing member-wise patronage of various services provided by the Co-operative Society;
(i)an upto date register, and a list of all members with voting rights for the current year prepared within thirty days of closure of the Co-operative Society’s financial year;
(j)copies of the audit reports and special audit and/or inquiry report, if any and compliance reports thereon; and
(k)all such other accounts, records and documents as may to required by this Act or other laws.
(2)The books of accounts and other records shall be open for perusal by any Director during business hours.
(3)Copies of the Act, bye-laws, minutes book pertaining to the General Body meetings, reports and compliance thereon audit, special audit and inquiry, voters list and such account as relate to a member shall be made available to any members during business hours at a fee to be decided by the Board. In the case of a Co-operative Society with unlimited liability, in addition, a member may also have access to all books of accounts during business hours at fee decided by the Board.