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 2] [Entire Act]

State of Rajasthan - Section

Section 20 in Rajasthan Co-operative Societies Act, 2001

20. Manner of exercising Notes.

(1)Every member of a co-operative society shall exercise his vote in person and no member shall be permitted to vote by proxy.
(2)Notwithstanding anything contained in sub-section (1), where -
(a)a co-operative society is a member of another co-operative society, its Chairperson or, in his absence Vice-Chairperson shall, subject to any rules made [under this Act] [Substituted 'under section 30' by Rajasthan Act No. 11 of 2016, dated 25.4.2016.], represent to cast vote on its behalf in the affairs of that another society;
(b)the Government or a local authority or a body is a member of a co-operative society, it may nominate a representative to cast vote on its behalf, in the affairs of such society.