State of Andhra Pradesh - Act
Andhra Pradesh Societies Registration (Andhra Pradesh Amendment) Act, 1984
ANDHRA PRADESH
India
India
Andhra Pradesh Societies Registration (Andhra Pradesh Amendment) Act, 1984
Act 12 of 1984
- Published on 2 December 1983
- Commenced on 2 December 1983
- [This is the version of this document from 2 December 1983.]
- [Note: The original publication document is not available and this content could not be verified.]
1. Short title and commencement:
2. Amendment of Central Act XXI of 1860:
- In the Societies Registration Act, 1860 in application to the State of Andhra Pradesh.Chapter II
Special provisions in respect of societies financed wholly or substantially from the funds of the Government.
21. Definitions: In this Chapter:
22. Chapter to override other provisions of the Act: The provisions of this Chapter shall have effect notwithstanding anything contained in Chapter I of this Act or any other law for the time being in force.
23. Dissolution of Society: (1) It shall be competent for the Government, by order and for reasons to be recorded in writing to dissolve a society with effect from such date as may be specified in the order:
Provided that the Government shall before issuing an order dissolving a Society, communicate to the governing body of the society the proposal to dissolve, fix a reasonable time for the governing body for making a representation against the proposal and consider its representation, if any:Provided further that the Government may, after settling the liabilities, if any, of the dissolved Society, make over its properties, whether movable or immovable to any other Society having identical or similar objects, and where there is no such Society, the property shall vest in such officer or authority as may be specified by the Government in this behalf until a Society having identical or similar object is formed where after the properties shall stand transferred to such Society.24. Power to divide or amalgamate Societies: (1) Where, in the opinion of the Government it is necessary to divide a Society or amalgamate two or more Societies, they may, by order and from a date fixed therein direct the division or amalgamation, as the case may be, and issue the necessary certificates of registration:
Provided that the Government shall before issuing an order either dividing a Society or amalgamating two or more Societies, communicate to the governing body or bodies concerned the proposal to divide or as the case may be to amalgamate the Society or Societies, fix a reasonable time for the governing body or bodies for making a representation against the proposal and consider the representations, if any, received from the body or bodies.3. Amendment of Act 1 of 1350 F:
- In the Andhra Pradesh (Telangana Area) Public Societies Registration Act, 1350 F.16. Definitions: In this Chapter,
17. Chapter to override other provisions of the Act: The provisions of this Chapter shall have effect notwithstanding anything contained in Chapter I of this Act or any other law for the time being in force.
18. Dissolution of Society: (1) It shall be competent for the Government, by order and for reasons to be in writing, to dissolve a Society with effect from such date as may be specified in the order:
Provided that the Government shall before issuing an order dissolving a Society communicate to the Managing Committee of the Society the proposal to dissolve, fix a reasonable time for the Managing Committee for making a representation against the proposal and consider its representation, if any:Provided further that the Government may, after settling the liabilities, if any, of the dissolved Society, make over its properties, whether movable or immovable to any other Society having identical or similar object, and where there is no such Society, the properties shall vest in such officer or authority as may be specified by the Government in this behalf until a Society having identical or similar objects is formed whereafter the properties shall stand transferred to such Society.19. Power to divide or amalgamate Societies: Where, in the opinion of the State Government it is necessary to divide a Society or amalgamate two or more Societies they may, by order and from a date fixed therein direct the division or amalgamation, as the case may be and issue the necessary certificates of registration:
Provided that the Government shall before issuing an order either dividing a Society or amalgamating two or more Societies, communicate to the Managing Committee or Committees concerned the proposal to divide or as the case may be, to amalgamate the Society or Societies, fix a reasonable time for the Managing Committee or Committees for making a representation against the proposal and consider the representations if any received from the Committee or Committees.4. Repeal of Ordinance 28 of 1983:
- The Andhra Pradesh Societies Registration (Andhra Pradesh Second Amendment) Ordinance, 1983 is hereby repealed.Please Note: The amendments made by this Act incorporated in Main Acts.NotificationsDate of commencement of the Andhra Pradesh Societies Registration Act, 2001[G.O.Ms.No. 742, Rev. (Regn. & Mandals), Dated 10.12.2001][Published in A.P. Gazette Pt. I, Ext. No. 502, Dated 10.12.2001. ]In exercise of the powers conferred by sub-section (3) of Section 1 of the Andhra Pradesh Societies Registration Act, 2001 (Andhra Pradesh Act No. 35 of 2001), the Governor of Andhra Pradesh hereby appoints the 10th December, 2001 as the date on which the said Act shall come into force.Empowering the District Registrars to exercise the powers of a Registrar for Registration of Societies[G.O.Ms.No. 744, Revenue (Regn. & Mandals), ch. 11.12.2001][Published in A.P. Gazette Pt. I, Ext. No. 505A, Dated 11.12.2001. ]In exercise of the powers conferred by clause (1) of Section 2 of the Andhra Pradesh Societies Registration Act, 2001, (Andhra Pradesh Act No. 35 of 2001) the Governor of Andhra Pradesh hereby empowers the District Registrars of the District concerned as specified below, shall exercise the powers of a Registrar under the said Act, for the Registration of documents of the District concerned for the purpose of Registration of Societies Registered under the said Act.| Sl. No. | Name of the Registration District. | Registering Authority |
| 1 | 2 | 3 |
| 1. | Srikakulam | District Registrar, Srikakulam |
| 2. | Vizianagaram | District Registrar, Vizianagaram. |
| 3. | Visakhapatnam | District Registrar, Visakhapatnam. |
| 4. | Eluru | District Registrar, Eluru. |
| 5. | Bhimavaram | District Registrar, Bhimavaram. |
| 6. | Kakinada | District Registrar, Kakinada. |
| 7. | Rajahmundry | District Registrar, Rajahmundry |
| 8. | Vijayawada | District Registrar, Vijayawada |
| 9. | Krishna | District Registrar, Krishna |
| 10. | Guntur | District Registrar, Guntur. |
| 11. | Narasaraopet | District Registrar, Narasaraopet |
| 12. | Prakasam | District Registrar, Prakasam. |
| 13. | Nellore | District Registrar, Nellore. |
| 14. | Chittoor | District Registrar, Chittoor. |
| 15. | Sri Balaji | District Registrar, Sri Balaji |
| 16. | Ananthapur | District Registrar, Ananthapur |
| 17. | Cuddapah | District Registrar, Cuddapah |
| 18. | Kurnool | District Registrar, Kurnool. |
| 19. | Warangal | District Registrar, Warangal. |
| 20. | Khammam | District Registrar, Khammam. |
| 21. | Adilabad | District Registrar, Adilabad. |
| 22. | Karimnagar | District Registrar, Karimnagar |
| 23. | Nizamabad | District Registrar, Nizamabad |
| 24. | Medak | District Registrar, Medak |
| 25. | Mahaboobnagar | District Registrar, Mahaboobnagar. |
| 26. | Nalgonda | District Registrar, Nalgonda. |
| 27. | Ranga Reddy | District Registrar, Ranga Reddy |
| 28. | Hyderabad | District Registrar, Hyderabad. |
| (a) | For registration of a Society | Rs. 200.00 |
| (b) | For filing of any document required under this Act underSections 8, 9, 21, 24 and 26 | Rs. 100.00 |
| (c) | For an appeal under sub-section (3) of Section 6 | Rs. 100.00 |
| (d) | For issue of duplicate copy of Certificate of Registration andissue of Certificate Registration on change of name of theSociety. | Rs. 100.00 |
| (e) | For issue of certified copy or extract of any document in thecustody of Registrar (upto 5 pages). | Rs. 10.00 |
| (f) | For every extra page | Rs. 50.00 |