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] [Entire Act]

State of Meghalaya - Section

Section 62 in The Meghalaya Co-operative Societies Rules

62. Patronage dividend or rebate.

(a)A co-operative society may set apart a certain per cent of its net profits as provided in the bye-laws for the payment of patronage dividend or rebate to its members in proportion to the money value of the business transacted by them during the year with the society as buyers, sellers, wage earning producers or otherwise, if such payment is recommended by the managing body and approved by the general assembly.
(b)In case advance patronage dividend is allowed to be paid under Section 54(2), the total amount of such patronage dividend shall not exceed the limit as provided in the bye-laws.