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] [Section 44] [Entire Act]

State of Madhya Pradesh - Subsection

Section 44(1) in The M.P. Co-Operative Societies Act, 1960

(1)Subject to the provisions of sub-sections (2) and (3), a society may invest or deposit its funds-
(a)in Government Savings Bank; or
(aa)[ in a Co-operative Bank; or] [Inserted by M.P. Act No. 14 of 1976.]
(b)in any of the securities specified in Section 20 of the Indian Trusts Act, 1882 (II of 1882); or
(c)with the federal society of which it is a member or in the purchase of the share thereof; or
(d)with the approval of the Registrar, with any other society with limited liability or in the purchase of the shares or securities or debentures thereof; or
(e)[ with any bank approved for this purpose by the Registrar and on such terms and conditions, if any, as may be laid down by him in this behalf] [Substituted by M.P. Act No. 25 of 1988 [w.e.f. 28-6-1988].]; or
(f)[ x x x] [Omitted by M.P. Act No. 12 of 1994 [w.e.f. 8-5-1994].]
Provided that the approval of the Registrar shall not be necessary under clause (d) if shares are to be purchased to become a member thereof according to the bye-laws of such society.