Section 24A(3) in The Bihar Co-operative Societies Act, 1935
(3)[ If at any time it appears to the Registrar that it is expedient that any compromise or arrangement between a registered society and its creditors or any class of them, which has become final in accordance with the law in force on the date of the commencement of the Bihar Co-operative Societies (Amendment) Act, 1942 (Bihar Act 7 of 1942), or which was, after the date sanctioned by the Registrar under sub-section (2) of this section, should, in the interest of the society or of its creditors or of the said class of creditors, be revised or replaced by a fresh compromise or arrangement, he may either of his own motion or on the application of the society or of any creditor, order a meeting of the creditors or class of creditors as the case may be, to be called, held and conducted in such manner as may be prescribed by the rules and if a majority in number representing three-fourths in value of the creditors, or class of creditors as the case may be present either in person or by proxy at the meeting, agree to the revision of the previous compromise or arrangement, or to any fresh compromise or arrangement, the Registrar may sanction such revised compromise or arrangement or such fresh compromise or arrangement.