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 0] [Entire Act]

State of Madhya Pradesh - Section

Section 21 in The M.P. Co-Operative Societies Rules, 1962

21. [ Inspection of documents in the office of the Registrar. [Substituted by Notification No. F-5-7-94-XV-1, dated 21-7-1995.]

- A member of a society may inspect the following documents in the office of the Registrar free of charge and may obtain certified copies thereof on payment of the following fees :-
(a) Application for registration of society Rs. 5.00 each
(b) Certificate of registration Rs. 5.00 each
(c) Bye-laws of a society Rs. 15.00 each
(d) Amendment of bye-laws of a society Re. 1.00 per folio
(e) Order of cancellation of the registration of a society Re. 1.00 per folio
(f) Annual balance sheet Re. 1.00 per folio
(g) Order of supersession of a committee under Section 53 Re. 1.00 per folio
(h) Order referring a dispute to arbitration under Section 64 Re. 1.00 per folio
(i) Any other order against which an appeal is provided Re. 1.00 per folio:
Provided that the copies of documents specified in clause (g) can be obtained only by a member of the committee, in clause (h) only by the parties the dispute, and in clause (i) by the person having a right of appeal.]