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 1] [Entire Act]

Union of India - Section

Section 110 in The Multi-State Co-Operative Societies Act, 2002

110. Minutes of proceedings of general meetings and of board and other meetings.—

(1)Every multi-State co-operative society shall cause minutes of all proceedings of every general meeting and of all proceedings of every meeting of its board or of every committee of the board, to be kept by making within thirty days of the conclusion of every such meeting concerned, entries thereof in books kept for that purpose with their pages consecutively numbered.
(2)Each page of every such book shall be initiated or signed and the last page of the record of proceedings of each meeting in such books shall be dated and signed—
(a)in the case of minutes of proceedings of a meeting of the board or of a committee thereof, by the chairperson of the said meeting or the chairperson of the next succeeding meeting;
(b)in the case of minutes of proceedings of a general meeting, by the chairperson of the same meeting within the aforesaid period of thirty days or in the event of the death or inability of that chairperson within that period, by a member of the board duly authorised by the board for the purpose.
(3)In no case the minutes of proceedings of a meeting shall be attached to any such books as aforesaid by pasting or otherwise.
(4)The minutes of each meeting shall contain a fair and correct summary of the proceedings threat.
(5)All appointments of officers made at any of the meetings aforesaid shall be included in the minutes of the meeting.
(6)In the case of a meeting of the board or of a committee of the board, the minutes shall also contain—
(a)the names of the members of the board present at the meeting; and
(b)in the case of each resolution passed at the meeting, the names of the members of the board, if any, dissenting from, or not concurring in, the resolution.
(7)Nothing contained in sub-sections (1) to (6) shall be deemed to require the inclusion in any such minutes of any matter which, in the opinion of the chairperson of the meeting—
(a)is, or could reasonably be regarded as, defamatory of any person;
(b)is irrelevant or immaterial to the proceedings; or
(c)is detrimental to the interests of the multi-State co-operative society.
Explanation.—The chairperson shall exercise an absolute discretion in regard to the inclusion or non-inclusion of any matter in the minutes on the grounds specified in this sub-section.