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] [Entire Act]

State of Rajasthan - Section

Section 16 in Rajasthan Co-operative Societies Act, 1965

16. Amalgamation, transfer of assets and liabilities and division of co-operative societies.

- A co-operative society may, with the previous approval of the Registrar and by a resolution passed by a two-thirds majority of the members present and voting at a general meeting of the society,-(a)transfer its assets and liabilities in whole or in part to any other co-operative society:(b)divide itself into two or more co-operative societies.
(2)Any two or more co-operative societies may, with the previous approval of the Registrar and by a resolution passed by a two third majority of the members present and voting at a general meeting of each such society, amalgamate themselves and form a new co-operative society.
(3)The resolution of a co-operative society under sub-section (1) or sub-section (2) shall contain all particulars of the transfer, division or amalgamation, as the case may be.
(4)When a co-operative society has passed any such resolution, it shall give notice thereof in writing to all its members and creditors, and notwithstanding any bye-law or contract to the contrary, any member or creditor shall, during a period of one month of the date of service of the notice upon him, have the option of withdrawing his shares, deposits or loans, as the case may be.
(5)Any member or creditor who does not exercise his option within the period specified in sub-section (4) shall be deemed to have assented to the proposals contained in the resolution.
(6)A resolution passed by a co-operative society under this section shall not take effect until, either-
(a)the assent thereto of all the members and creditors has been obtained: or
(b)all claims of members and creditors, who exercise the option referred to in sub-section (4) within the period specified therein, have been met in full.
(7)Where a resolution passed by a co-operative society under this section involves the transfer of any assets and liabilities, the resolution shall, notwithstanding anything contained in any law for the time being in force, be a sufficient conveyance to vest the assets and liabilities in the transferee without any further assurance.
(8)The amalgamation, transfer or division made under this section shall not affect any rights or obligations of the societies so amalgamated, or of the society so divided or of the transferee, or render defective any legal proceedings which might have been continued or commenced by or against the societies which have been amalgamated or divided for the transferee: and accordingly such legal proceedings may be continued or commenced by or against the amalgamated society, the new societies or the transferee, as the case may be.