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 1] [Entire Act]

State of Odisha - Section

Section 113 in The Orissa Co-operative Societies Act, 1962

113. Power of revision by State Government.

(1)The State Government may, of their own motion or on application by any person considering himself aggrieved and after giving the parties concerned a reasonable opportunity of being heard, call for and examine the record of any proceeding before the Registrar [or any proceeding under Section 112 before an Additional Registrar] [Substituted by Orissa Act 14 of 1985 Section 2 & Section 3-See Orissa Gazette Extraordinary No. 1404, dated 10.10.1985.] in which no appeal lies, for the purpose of satisfying themselves as to the legality or propriety of any decision made or order passed and may pass such order thereon as they may deem fit.Explanation. - For the purpose of this sub-section, Registrar shall not include any person exercising all or any of the powers of the Registrar.
(2)[ An application under Sub-Section (1) shall be made within ninety days from the date of the decision or order sought to be revised :Provided that an application under Sub-Section (1) against any decision made or order passed prior to the date of commencement of the Orissa Cooperative Societies (Amendment) Act, 1980, shall be made within a period of ninety days next after the commencement of the said Act, or within one year from the date of the decision or order sought to be revised, whichever period expires earlier.] [Substituted by Orissa Act 14 of 1985, Section 3]