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 2] [Entire Act]

State of Kerala - Section

Section 6 in Travancore-Cochin Literary, Scientific and Charitable Societies Registration Act, 1955

6. Registered office of society.

(1)A society shall, within twenty-one days from the date of its registration, have a registered office to which all communications and notices may be addressed.
(2)Notice of the situation of the registered office and of any change therein shall be given by the governing body of the society, within twenty one days after the date of registration of the society or of the change, as the case may be, to the Registrar who shall record the same.
(3)A society, already registered and in existence at the commencement of this Act, shall, within twenty-one days of the date of coming into force of this Act, have a registered office and its governing body, shall give notice of the situation of the registered office or of any change therein within twenty one days from the commencement of this Act or the change, as the case may be, to the Registrar who shall record the same.
(4)If the governing body of a society fails to comply with the requirements of this section, every member of the governing body shall unless, the Registrar for reasons to be recorded in writing condones the delay, be liable to a fine not exceeding five rupees for every day during which the non-compliance continues.