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 10] [Entire Act]

Union of India - Section

Section 6 in The Multi-State Co-Operative Societies Act, 2002

6. Application for registration.—

(1)For the purposes of registration of a multi-State co-operative society under this Act, an application shall be made to the Central Registrar in such form and with such particulars as may be prescribed.
(2)The application shall be signed,—
(a)in the case of a multi-State co-operative society of which all the members are individuals, by at least fifty persons from each of the State concerned;
(b)in the case of a multi-State co-operative society of which the members are co-operative societies, by duly authorised representatives on behalf of at least five such societies as are not registered in the same State; and
(c)in the case of a multi-State co-operative society of which another multi-State co-operative society and other co-operative societies are members, by duly authorised representatives of each of such societies:
Provided that not less than two of the co-operative societies referred to in this clause, shall be such as are not registered in the same State;
(d)in the case of a multi-State co-operative society of which the members are co-operative societies or multi-State co-operative societies and individuals, by at least—
(i)fifty persons, being individuals, from each of the two States or more; and
(ii)one co-operative society each from two States or more or one multi-State co-operative society.
(3)The application shall be accompanied by four copies of the proposed bye-laws of the multi-State co-operative society and the persons by whom or on whose behalf such application is made shall furnish such information in regard to the society as the Central Registrar may require.