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] [Section 44] [Entire Act]

State of Haryana - Subsection

Section 44(6) in Haryana Registration and Regulation of Societies Act, 2012

(6)In addition to the action under sub-sections (4) and (5) above and depending upon the gravity of the violation, the District Registrar may also recommend to the Registrar for,
(i)removal of any erring person from the office and debarring such person from holding any position in future or removal from membership of the Society ;
(ii)super-session of the Governing Body and appointment of an Administrator for managing the affairs of the Society; and
(iii)registration of an FIR.