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 107] [Entire Act]

State of Maharashtra - Subsection

Section 107(1) in The Maharashtra Cooperative Societies Rules, 1961

(1)A creditor holding a decree requiring the provisions of Section 156 to be applied, or society to which:-
(a)any amount is due under a decree or order of a Civil Court obtained by the society;
(b)any amount is due under a decision, award or order of the Registrar, Arbitrator, Liquidator or Tribunals;
(c)any sum is awarded by way of costs under the Acts;
(d)any amount is due under a certificate granted by the Registrar to the assets of the society;
(e)any amount is due under a certificate granted by the Registrar [under section 98] under sub-sections (1) or (2) of Section 101 or under sub-section (1) of Section 137 together with interest, if any, due on such amount or sum and the costs of process by the attachment and sale or by sale without attachment of the property of the person against whom such decree, decision, award or order has been obtained or passed, shall apply to the Recovery Officer within whose jurisdiction the debtor resides or the property of the debtor is situated. In the case of a society, a copy of the resolution of the committee of the society authorising any of the members to make and sign the application on its behalf, shall accompany the application]:
[Provided that no such application shall be necessary in respect of a certificate given under sub-section (1) or (2) of Section 101 of the awards or orders referred to in Rule 84.] [Substituted by G.N. of 18.12.1979.]