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 1] [Entire Act]

State of Arunachal Pradesh - Section

Section 80 in Arunachal Pradesh Co-operative Societies Act, 1978

80. Registrar's power to enforce performance of obligations.

(1)The Registrar may direct any society or class of societies, to keep proper books of accounts with respect to all sums of money received and expended by the society and the matters in respect of which the receipt and expenditure take place, all sales and purchases of goods by the society and the assets and liabilities of the society and to furnish such statements and returns and to produce such record as he may require from time to time; and the officer or officers of the society shall be bound to comply with his order within the period specified therein.
(2)Where any society is required to take any action under this Act, the Rules or bye-laws, or to comply with an order made under the foregoing sub-section and such action is not taken-
(a)within the time provided in this Act, the rules or the bye laws, or the order, as the case may be, or
(b)where no time is so provided, within such time, having regard to the nature and extent of the action to be taken as the Registrar may specify by notice in writing.
the Registrar may himself or through a person authorised by him, take such action at the expense of the society; and such expenses shall be recoverable from the society as if it were a public demand under the Bengal Public Demands Recovery Act, 1913.
(3)Where the Registrar takes action under sub-section (2) the Registrar may call upon the officer or officers of the society whom he considers to be responsible for not complying with the provisions of this Act, the rules of the bye-laws, or the order made under sub-section (1), and after giving such officer or officers an opportunity of being heard, may require him or them to pay to the society the expenses paid or payable by it to the State Government as a result of their failure to take action and to pay to the assets of the society such sum and exceeding twenty-five rupees as the Registrar may think fit each day until the Registrar's directions are carried out.