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 Sikkim - Section

Section 11 in Sikkim Co-Operative Societies Act, 1978

11. Amendment of bye-laws of a Society.

(1)No amendment of any bye-laws of a society shall be valid unless it is registered under this Act.
(2)Every proposal for such amendment shall be forwarded to the Registrar and if the Registrar is satisfied that the amendment.
(a)is not contrary to the provisions of this Act and the rules;
(b)does not conflict with Co-operative principles; and
(c)will promote the economic interests of the members of the society;
he may register the amendment.
(3)The Registrar shall forward to the society a copy of the' registered amendment together with a certificate signed by him and such certificate shall be conclusive evidence that the amendment has been duly registered.
(4)Where the Registrar refuses to register an amendment of the bye-laws of a society, he shall communicate the order of refusal together with the reasons therefor to the society in the manner prescribed.