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 15] [Entire Act]

State of Jharkhand - Subsection

Section 15(1) in The Bihar Co-operative Societies Rules, 1959

(1)A registered society shall subject to the provisions of the Act and these rules; make bye-laws in respect of the following among other matters, namely:-
(a)the area of its operation;
(b)the objects of the society and the ways and means of carrying out those objects;
(c)the purpose to which its funds are applicable, the manner in which capital may be raised; and the custody and investment of its funds;
(d)the qualification for admission to membership, the continuance of such membership and the condition of cessation of or expulsion from membership;
(e)the rights and liabilities of members, and the consequences of default in payment of any sum due by a member to the society;
(f)the mode of holding general meetings of the managing committee or any other committee of the society and the powers and duties which may be exercised and performed by such committee;
(g)the mode of appointment, suspension and removal of the members of the managing committee and of the officer of the society, and the duties and powers of the committee and officer; and
(h)the authorisation of any officer or officer of the society to sign documents on its behalf.