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] [Entire Act]

State of Arunachal Pradesh - Section

Section 39 in Arunachal Pradesh Co-operative Societies Act, 1978

39. Register of members.

(1)Every society shall keep a register of its members, and enter therein the following particulars, that is to say-
(a)the name, address and occupation of each member;
(b)in the case of a society having share capital, the share held by each member;
(c)the date on which each person was admitted as a member;
(d)the date on which any person ceased to be a member; and
(e)such other particulars as may be prescribed;
Provided that where a society has, by or under this Act, permitted a member to transfer his share or interest on death to any person, the register shall also show against the member concerned the name of the person entitled to the share or interest of the member and the date on which the nomination was recorded.
(2)The register shall be prima facie evidence of the date on which any person was admitted to membership, and of the date on which he ceased to be a member.