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 10 in The Maharashtra Cooperative Societies Rules, 1961

10. Classification and sub-classification of societies.

(1)After registration of a society, the Registrar shall classify the society into one or other of the following classes and sub-classes of societies prescribed below according to the principal object provided in its bye-laws:
  Class   Sub-Class Examples of societies falling in the class orsub-class, as the case may be
  (1)   (2) (3)
1. [ [Substituted by G. N. of 8-11-1971] Agricultural Society (a) Marketing Society All Purchase and Sale Unions and Marketing Societies ofAgricultural Produce.
    (b) Other Societies Dairy and Cattle Breeding Societies]
1A. [ [Added by G.N. of 8.11.1971.] Crop Protection Society   …............ …...........]
1B. [ [Added by G.N. of 8.11.1971.] Life Irrigation Society   …............ …...........]
2. Consumers' Society   …............ Stores and Canteens.
3. Co-operative Bank (a) Central Bank [District Central Co-operative Banks] [Substituted 'District Central Banks' by Notification No. CSL-2014/697/C.R.04/13C, dated 30.8.2014 (w.e.f. 23.12.1961).][***] [Deleted by G. N. of 4-11-1985]
    (b) Other Banks Urban Banks[***] [Deleted by G. N. of 4-11-1985]
3A. [ [Inserted by G. N. of 4-11-1985] [Cooperative Agriculture and Rural Multipurpose Development Bank] [Substituted 'Land Development Bank' by Notification No. CSL-2014/697/C.R.04/13C, dated 30.8.2014 (w.e.f. 23.12.1961).]having provisions in their bye-laws toadvance loans to Co-operative Societies]      
4. Farming Society (a) Collective Farming Society Farming societies where major area of lands is acquired fromoutside agency for cultivation by members.
    (b) Joint Farming Society Societies where the major area of land brought together forcultivation is held by members.
    (c) [ [Added G. N. of 8-11-1971] Dairy Farming Society Farming societies undertaking dairy activities complimentaryto their arable farming activities orvice versa.]
5. [Housing Society] [Substituted by G.N. of 4.11.1985.] (a) Tenant Ownership Housing Society Housing Societies where land is held either on lease-hold orfreehold basis by Societies and houses are owned or are to beowned by members.
    (b) Tenant Co-partnership Housing Society Housing Societies which hold both land and buildings eitheron leasehold or free-hold basis and allot them to their members.
    (c) Other Housing Societies House Mortgage Societies and House Construction Societies
6. Processing Society (a) Agricultural Processing Society Societies, which process agricultural produce likeCooperative Sugar Factories and Oil Mills.
    (b) Industrial Processing Society
7. Producers' Society (a) Industrial Producers' Society Wool, Processing and, Tanners' Societies
    (b) Labourers' Industrial Society Weavers', and Carpenters' Societies
    (c) [*****] [Deleted by G. N. of 8-11-1971.] Forest Labourers' Societies and Labour Contract Societies
8. Resource Society (a) Credit Resource Society [Agricultural Credit, Thrift, Urban-Credit and SalaryEarners' Societies] [Substituted by G. N. of 4-11-1985.]
    (b) Non-Credit Resource Society Seeds and Implements and Agricultural Requisites Societies
    (c) Service Resource Society Service Co-operative and Multipurpose Co-operative Societies,
9. General Society (a) Social Better Living Societies and Education Societies
    (b) Commercial Insurance and Motor Transport Societies
    (c) Other Not falling in either of the above sub-classes
10. [ [Added by Notification No. CSL-2014/697/C.R.04/13C, dated 30.8.2014 (w.e.f. 23.12.1961).] Apex Societies - The Maharashtra State Co-operative Bank.]
(2)If the Registrar alters the classification of a society from one class of society to another, or from one sub-class thereof to another, he shall issue to the society a copy of his order as in the case of an amendment of the bye-laws.