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 Maharashtra - Section

Section 18C in The Maharashtra Cooperative Societies Rules, 1961

18C. [ Manner of issue of public notice of the proceedings of de-registration of society. [Inserted by G.N of 1-1-1988.]

(1)Where the number of members of the society is so large and it is not possible to ascertain the correct addresses of all such members from the records of the office of the Registrar, and in the opinion of the Registrar it is not practicable to serve notice of hearing on each such individual member as contemplated under the proviso to sub-section (1) of Section 21 A, a public notice of the proceedings of the de-registration of society shall be published in two local newspapers having wide circulation in that locality in which the registered office of the society proposed for de-registration is situated, and of which at least one shall be in the Marathi language. A copy of the said public notice shall be sent to the registered address of the society by registered post acknowledgement due together with the directives to display it in the office of the society. Such copy of the notice shall also be displayed on the notice board in the office of the Registering authority. If the notice sent by such registered post is returned undelivered, the notice shall be treated as having been duly served, but a copy of the said notice shall be displayed on the notice board in the office of the society.
(2)Such public notice shall contain, amongst others, the following items, namely,-
(a)the reasons for initiating the proceedings for de-registration of the society;
(b)the date by which any aggrieved person may submit his written statements as to why the proposed action should not be taken;
(c)the date on which and the place where the Registrar shall give an opportunity of being heard to any aggrieved person;
(d)the proposed action contemplated under the provisions of sub-sections (2) Section 21A.]