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 1] [Section 32] [Entire Act]

State of Tamilnadu - Subsection

Section 32(3) in The Tamil Nadu Co-Operative Societies Act, 1983

(3)
(a)The board may, at any time, call a special general meeting of the registered society and shall call such a meeting within one month of the date of a requisition in that behalf from-
(i)such number of the members or proportion of the total number of members as may be specified in the bye-laws; or
(ii)the board of the financing bank to which the society is affiliated; or
(iii)any other registered society of such class as may be prescribed for the purpose; or
(iv)the Registrar.
(b)The requisition referred to in clause (a) shall be in writing and shall specify the subjects that shall be placed for consideration at the special general meeting.