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 199] [Entire Act]

State of Maharashtra - Section

Section 73 in The Maharashtra Co-Operative Societies Act, 1960

73. Committee, its powers and functions.

- [( 1)] [Section 73 was renumbered as sub-section (1) of that section and sub-section (2) was inserted by Maharashtra 20 of 1986, Section 27.] The management of every society shall vest in a committee, constituted in accordance with this Act, the rules and by-laws, which shall exercise such powers and perform such duties as may be conferred or imposed respectively by this Act, the rules and the bye-laws.
(1AB)[ The members of the committee shall be jointly and severally responsible for all the decisions taken by the committee during its term relating to the business of the society. The members of the committee shall be jointly and severally responsible for all the acts and omissions detrimental to the interest of the society.[* * *] [Sub-section (1AB) was inserted by Maharashtra 41 of 2000, Section 3, (w.e.f. 23-8-2000).]:Provided that, before fixing any responsibility mentioned above, the Registrar shall inspect the records of the society and decide as to whether the losses incurred by the society are on account of acts or omissions on the part of the members of the committee or on account of any natural calamities, accident or- any circumstances beyond the control of such members :Provided further that, any member of the committee, who does not agree with any of the resolution or decision of the committee, may express his dissenting opinion which shall be recorded in the proceedings of the meeting and such member shall not be held responsible for the decision embodied in the said resolution or such acts or omissions committed by the committee of that society as per the said resolution. Such dissenting member, if he so desires, may also communicate in writing his dissenting note to the Registrar [within fifteen days, from the date of the said resolution or decision or from the date of confirmation of the said resolution or decision] [These words were substituted for the words 'within seven days from the date of the said resolution or decision' by Maharashtra Act No. 16 of 2013 dated 13-8-2013, Section 26(a)(ii), (w.e.f. 14-2-2013).]. Any member, who is not present for the meeting in which the business of the society is transacted, and who has not subsequently confirmed the proceedings of that meeting, such member shall also not be held responsible for any of the business transacted in that meeting of the society.
(1A)[ Notwithstanding anything contained in this Act, the rules made thereunder or in the bye-laws of any society or class of societies,-
(a)the first general meeting of a society shall be convened within three months from the date of its registration to appoint a provisional committee and to transact other business as may be prescribed. The term of the members of such provisional committee shall be for a period of one year from the date on which it has been first appointed or till the date on which a regular committee is duly constituted in accordance with the provisions of the rules or bye-laws made under this Act, whichever is earlier; and all the members of such provisional committee shall vacate office on the date of expiry of such period or such constitution of the committee.
(b)notwithstanding anything contained in clause (a), the provisions committees for the Co-operative Sugar Factories and Co-operative Spinning Mills and such other class of societies, as the State Government may, by special or general order, in the Official Gazette, specify in this behalf, shall be appointed by the State Government: and the members thereof shall hold office for a period of three years, which period may be extended by one year, at a time, so however that, the total period shall not exceed five years, in the aggregate:
Provided that, the State Government shall have the power to change or reconstitute such committee or, any or all members thereof at its discretion even before the expiry of the period for which a member or members were nominated thereon:Provided further that, the member or members assuming office on such change or re-constitution of the committee shall hold office for the period for which the provisional committee has been appointed under this clause.
(c)pending the first constitution of the committee of a society, the provisional committee of the society shall exercise the powers and perform the duties of the committee of such society as provided in this Act, the rules and bye-laws and make necessary arrangements for holding election of the committee, before the expiry of its term.]
(2)[ * * *] [Sub-sections (2) and (3) were deleted by Maharashtra Act No. 16 of 2013 dated 13-8-2013, Section 26(b), (w.e.f. 14-2-2013).]
(3)[ * * *] [Sub-sections (2) and (3) were deleted by Maharashtra Act No. 16 of 2013 dated 13-8-2013, Section 26(b), (w.e.f. 14-2-2013).]