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 7] [Entire Act]

State of Jharkhand - Subsection

Section 7(1) in Jharkhand Co-operative Societies Act, 2008

(1)Subject to the provisions of the Act, a society constituted in accordance with the provisions of this Act, as amended from time to time, which has as its object, the promotion of the common interest of its members in conformity with the co-operative principles and securing the fulfilment of any or all directives contained in Part IV of the Constitution of India may be registered as "Co-opertiave Society" or Self Supporting Co-operative Society" under the Act with or without liability and which provide in its bye-laws for the social and economic betterment of its members through self help and mutual aid in accordance with the co-operative principles, may be registered under this Act with or without limited liability.Provided that, unless the State Government by general or special order otherwise directs:-
(a)the liability of society of which a member is a registered society shall be limited; and
(b)the liability of a society, of which the primary object is the creation of funds to be lent to its members, and of which the majority of the members are agriculturists, and of which no member is a registered society, shall be unlimited.