Section 100(2) in The Gujarat Co-Operative Societies Act, 1961
(2)Where a direction to attach property is issued under sub-section (1) the Registrar, his nominee or board of nominees or the person authorised, under Section 93 shall issue a notice calling upon the person whose property is so attached to furnish such security within such period as may be specified in the notice; and if the person fails to provide the security so demanded, the Registrar or his nominee or board of nominees or, as the case may be, the person authorised under Section 93 may confirm the order and, after the decision in the dispute or the completion of the proceedings referred to in sub-section (1) may direct the disposal of the property so attached towards the claim if awarded.