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 6] [Entire Act]

State of Tamilnadu - Section

Section 150 in The Tamil Nadu Co-Operative Societies Act, 1983

150. Powers of Registrar to issue certificate for recovery of sums due from members of registered society.

(1)Notwithstanding anything contained in this Act or in any other law for the time being in force, and without prejudice to any other mode of recovery which is being taken or may be taken under this Act or any other law for the time being in force, the Registrar may, on the application made by a registered society for the recovery of any sum due to it from any of its members and after making such enquiry as he deems fit, issue a certificate for recovery of such sums:Provided that every application under this sub-section shall be accompanied by a statement of accounts in respect of the sums to be recovered from the member:Provided further that no such certificate under this sub-section shall be issued unless the member concerned has been given an opportunity of making his representation.
(2)A certificate issued by the Registrar under sub-section (1) shall be final and conclusive evidence of the sum due to the registered society from its members and the same may be recovered as if it were an arrears of land revenue and for the purposes of such recovery, the Registrar shall have the powers of a Collector under the Tamil Nadu Revenue Recovery Act, 1864 (Tamil Nadu Act II of 1864).