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 27] [Entire Act]

State of Karnataka - Section

Section 6 in The Karnataka Societies Registration Act, 1960.

6. Requirements with respect to memorandum.-

(1)The memorandum of association of every society shall state,—
(a)the name of the society;
(b)the objects of the society;
(c)the names, addresses and occupations of the members of the governing body to whom, by the rules of the society, the management of its affairs is entrusted;
(d)the place at which the registered office of the society is to be situate.
(2)There shall be registered with the memorandum of association, the rules and regulations of the society, which shall contain provisions relating to admission of members, general meetings, proceedings at such meetings including voting by members, the governing body and proceedings of meetings of the governing body:Provided that save as otherwise provided in this Act, no rule or regulation of a society shall exclude any member from being entitled to vote.
(3)The memorandum and rules and regulations of the society shall be printed or typewritten, be divided into paragraphs numbered consecutively and be signed by each subscriber to the memorandum of association (who shall add his address, description, age and occupation, if any) in the presence of at least one witness who shall attest the signature and shall likewise add his address, description and occupation.