Schedule
(Schedule of Fee for Arbitrator)(A)In respect of disputes relating to claims of money referred to under section 70 of the Act:-(i)in case of claim below rupees one thousand ....... rupees twenty five;(ii)in case of claim for rupees one thousand or above....... three percent of the claim subject to a maximum of rupees five thousand.(B)In respect of dispute of non-monetary nature..... a fee of not less than rupees seven hundred fifty and not more than rupees two thousand in each case, as may be considered reasonable by the Registrar.(C)No fee shall be payable to an arbitrator till the dispute referred to him is finally disposed.(D)The Registrar may, in his discretion, remit the whole or any part of the fees collected under clause (A) of this schedule.(E)All fees for services rendered in respect of arbitration or execution proceedings payable by a party shall be deposited in the Office of the Registrar in the "Settlement and Execution Services Expenses Fund" which shall be administered by the Registrar in accordance with the Regulations contained in Schedule III.Chapter IX
Special Provisions for Co-Operative Housing Societies
89. Right and privileges of members on allotment of plot or dwelling unit in a cooperative housing society.
(1)A member of the co-operative housing society shall not be entitled to any interest in any plot of land or dwelling unit unless he has made full payment towards the cost of such plot or dwelling unit as may be finally apportioned by the co-operative housing society.(2)Every member of a co-operative housing society in accordance with the provisions of section 77 shall be issued a Certificate of Allotment by the committee of the cooperative housing society under its seal and signature of president and secretary in Form- 14 in case of (plot or housing) and in Form - 15 in case of group housing accompanying a garage or parking area, servant quarter and shop etc., as provided in subsection (1) and subsection(5) of section 76 of the Act within a period of ninety days of conduct of draw of lots by passing a resolution to this effect.(3)In case of circumstances beyond control, further extension of period upto sixty days can be obtained from the Registrar after explaining the reasons in writing before the expiry of period ninety days prescribed in sub-rule(2):Provided, that, if co-operative housing society fails to comply the provisions of section 76 of the Act, the Registrar may get the work completed by engaging professional at the expenses and cost of the members of the committee, who have failed to implement the said provisions and the amount shall be recovered from such committee members as an arrears of Land Revenue under section 110 of the Act.(4)The committee shall charge the entire cost of the flat or plot alongwith garage or parking area, servants quarter and shop etc., before allotment of the same.(5)It shall be the responsibility of the committee to ensure that the concerned local body is informed timely about any unauthorized constructions or encroachment within the common areas.(6)The committee shall take all legal steps to remove the encroachment and unauthorized construction in the common areas of complex of the co-operative society.(7)Save as otherwise provided in the Act, the cost of maintenance, repair and replacement in the common areas and facilities shall be apportioned amongst the members, the power of attorney holders and holders of conveyance deed whoever may be having occupancy rights of the plot or flat or garage etc.Explanation. - "Common areas and facilities," in relation to a multi-storeyed building, means:-(a)The land on which such building is located and all easements, rights and appurtenances belonging to the land and the building;(b)The foundations, columns, girders, beams, supports, main walls, roof, halls, corridors, lobbies, stairs, stairways, fire escapes and entrances and exits of the building;(c)The basements, cellars, yards, gardens, parking areas, shopping centers, schools and storage spaces;(d)The premises for the lodging of janitors or persons employed for the management of the co-operative society.(e)Installation of central services, such as, power, light, gas, hot and cold water, heating refrigeration, air conditioning, incinerating and sewerage;(f)The elevators, tanks, pumps, motors, fans compressors, ducts and in general all apparatus and installations existing for common use;(g)Such other community and commercial facilities as the Registrar may, declare; and(h)All other parts of the property necessary or convenient to its existence, maintenance and safety, or normally in common use.90. Allotment of plots, flats or houses through draw of lots.
(1)The Registrar shall recommend the name of such members to conduct draw of lots whose enrolment as a member of the co-operative society has been found proper as per provisions of the Act, these rules, and byelaws of the co-operative society after obtaining the information mentioned in Schedule VII.Provided that the Registrar shall recommend the names of members to conduct draw of lots after seeking prior approval of the following Committee:-
| Secretary (Co-operation) |
Chairman; |
| Registrar Co-op. Societies) |
Member; |
| Addl. Secretary (Finance) |
Member; |
| Jt. Secretary (law) |
Member; and |
| Jt. Registrar/ Addl. Registrar Coop. Societies |
Member. |
(2)In case, where the allotment of plots or flats has been done contrary to the provision of sub-section(1) of section 77, the Registrar either on a complaint or on his own motion, if satisfied that committee have conducted the draw of lots for allotment of plots or flats contrary to the provisions of the Act and the rules, the Registrar shall send such person or persons, a notice to show cause as to why action should not be initiated under subsection(7) of section 118 of the Act against the committee and why the committee members shall not be debarred from holding any office in the co-operative housing society, with an opportunity to explain within a period of fifteen days. If the Registrar is not satisfied with the reply, the Registrar shall initiate suitable action against the person or persons responsible for the violation of the Act within a period of sixty days. In such an eventuality, in order to run the affairs of the co-operatives housing society till new committee is elected, the Registrar shall appoint an Administrator to manage the affairs of the co-operative society, with a responsibility to, run the management of the cooperative society and, conduct election of the committee as per provisions of the Act.(3)Every member of a co-operative housing society shall be issued a certificate of occupancy in Form - 16, on fulfilling the terms and conditions as provided in section 76 and the allotment letter issued by the cooperative housing society, within a period of thirty days of receipt of full payment as specified by the co-operative housing society. If a co-operative housing society fails to issue certificate of occupancy within the period of thirty days, on complaint from an affected person the Registrar shall give an opportunity to the cooperative housing society to explain reasons for non-compliance of the provisions of sub-section(3) of section 77 and if the Registrar is not satisfied from the reply of the co-operative housing society, the Registrar shall appoint a person to obtain information from the cooperative housing society and thereafter advice the co-operative housing society to make compliance forthwith. In case, if the cooperative housing society still fails to comply the advice of the Registrar, it shall be deemed an offence under subsection 7 of section 118 of the Act .91. Provision for nomination.
(1)A member of a co-operative housing society may nominate a person or persons within blood relation to whom in the event of his death his right and interest in the co-operative housing society shall be transferred. Joint and more than one nomination with the blood relation shall be permissible. The nomination shall have to be made in writing in the Form No.17, in triplicate by the member in the presence of two witnesses and it is to be entered in the books of the co-operative housing society kept for the purpose.(2)The member may, from time to time, revoke or vary such nomination during his life time.(3)In case a member nominates more than one person in respect of any shares held by him, he shall, as far as practicable, specify percentage of share of each nominee in terms of whole share and interest thereon. The, transfer shall be made in the name of first named nominee and other nominee(s) shall be made joint member(s). If the nominee is a minor, a guardian or a legal representative of the minor to represent the minor nominee in the matters connected with this nomination, shall be appointed.(4)The Nominee shall submit along with his application to the co-operative society with regard to his claim, an indemnity bond, indemnifying the co-operative housing society against any claim made in respect of share and interest in said plot or flat.(5)If no nomination has been made by a member, the co-operative housing society on receipt of intimation of death of a member shall notify this fact to the public by giving advertisements in English and Hindi leading news papers of the National Capital-territory of Delhi and by a notice exhibited at the office of the co-operative society, inviting claims or objections for transfer of share or interest of the deceased member to an heir or a legal representative and after making such inquiries as the committee considers proper in the circumstances prevailing and on the expiry of period of three hundred and sixty five days as provided in sub-section (2) of section 28, the committee of the co-operative housing society shall decide the matter after due deliberations and intimate the decision within thirty days of the expiry of period of three hundred sixty five days. If no decision is communicated by the committee of the co-operative housing society, the transfer of interest in the share of the deceased shall be deemed to have been made.92. Restriction on transfer of share or interest of a member.
(1)Subject to the provision of section 79 and 91 a person after allotment of flat or plot as per section 77 may transfer share or interest therein by registered agreement for sale or registered sale deed, as the case may be, provided that the transfer of share or interest in respect of leasehold properties shall be governed by the terms of the lease.(2)If such a person desiring to transfer his share or interest of a co-operative housing society, he shall give fifteen days notice of his intension to the co-operative housing society in the Form - 18. On receipt of such notice the committee of the co-operative housing society shall give consent to the transferer to transfer his share or interest in Form - 19 within 15 days time failing which the consent is deemed to have been granted. If the purchaser having registered agreement for sale or registered sale deed, or registered power of attorney as the case may be, in respect of such plot or flat may apply for transfer of share and interest in Form - 20 and alongwith an affidavit in Form - 21 alongwith transfer fee by pay order or demand draft as per section 91 of the Act to the common good fund of such co-operative housing society and requisite share money and admission fee as per the provisions of the bye-laws of the society.(3)No other amount towards donation or contribution on any other pretext or name shall be collected by the committee from the transferor or the transferee.(4)On receipt of application for membership under sub rule(2), the committee shall consider and examine it as to whether the person is prima facie eligible to become member of the cooperative housing society under the provisions of the Act, Rules and bye laws of the co-operative housing society.(5)If any clarification is required, the committee shall inform such person about deficiency found in the form within fifteen days of the receipt of the application form.(6)The transferee shall submit the following documents alongwith application form for satisfaction of the committee:(a)Affidavit on a stamp paper of Rs. 10/- for discharging all the liabilities to the cooperative society in respect of the flat/plot or common areas which may be outstanding against the allottee or occupant of the flat or plot within a period of ninety days of raising the demand by the society(b)Attested copy of duly registered sale deed, agreement to sell and conveyance deed; as the case may be.(c)Original share certificate issued to the allottee and in case the original share certificate is not available, the transferee shall execute an indemnity bond to indemnify the society for any losses caused on this account.(d)Receipt of transfer fee of five hundred rupees for the Common Good Fund of the co-operative housing society;(7)On the receipt of the document mention in sub rule(6) committee shall transfer the membership to the transferee within thirty days.(8)In case the committee fails to take a decision within prescribed time or rejects the application the applicant may file an appeal before the Registrar, who shall decide it within ninety days time.(9)The applicant shall be allotted a new memberships number by recording the membership number of the original member and the same shall be recorded in the Membership Register.(10)The share money of the original member or the transferor as the case may be who has sold the flat or plot shall be forfeited and transferred to the common Good Fund of the society.93. Permission for transfer of occupancy right to nominee, heir or legal representative of deceased member.
- In case the land has been allotted to a co-operative housing society on the perpetual lease basis by the lessor, the transfer of occupancy right shall be governed by the terms and conditions of lease deed and shall also be applicable for transfer of occupancy right to a nominee, heir or legal representative in respect of lease hold property. The nominee, heir or legal representative shall apply to the co-operative housing society for transfer of share and interest in Form No. 20. The committee shall recommend to the lessor through a resolution of the committee for transfer of occupancy right in favour of nominee, heir or legal representative in accordance with the terms and conditions of the lease deed in the Form No. 21. On receipt of the approval of the lessor for the transfer of interest of the deceased member the committee shall enroll the nominee, heir or legal representative as a member of the co-operative housing society without charging any transfer fee as provided in section 91. In case of freehold property the nominee shall make an application in Form No. 22.94. Creation, maintenance, utilization of building and replacement fund.
(1)Every co-operative housing society shall create and maintain corpus of funds, for building maintenance and for replacement of building separately, according to the necessity and requirement of the cooperative housing society. Funds for these funds shall be fixed annually by the general body as a part of the co-operative housing society's annual budget.(a)Building maintenance fund. - This fund shall be utilized for meeting expenses of normal recurring nature essential for the safety and to increase life of the building. Demand raised by the committee shall be payable as per schedule and terms and conditions approved by the general body for this purpose by the member- or attorney or a person who has converted his property to freehold, as the case may be. On failure to pay the demand, the committee shall be competent to recover it as arrears of land revenue through the Registrar.(b)Building replacement fund. - General Body shall fix the rate on area basis, periodically, which shall be payable annually to facilitate the co-operative housing society to replace its building in course of time due to ageing. The fund raised for this purpose shall be kept separately and its utilization shall be permissible based on structural audit of the building by registered architect with the approval of the general body. Any default in payment of demand for this purpose raised by the co-operative housing society shall be recoverable as arrears of land revenue through the Registrar .Explanation-(i) In case of Co-operative house building society, amount of fund shall be based on the fact whether the services are being maintained by the co-operative house building society or have been transferred to the local body.(ii)Co-operative Group Housing Society-(a)The building maintenance fund shall be realizable from the date of handing over of the possession of the flats to the members by the co-operative housing society.(b)The building replacement fund shall be realizable after five years from the date of issue of permission to occupy flats or completion certificate, whichever is earlier.95. Procedure in regard to registration of mortgage in favour of cooperative housing society or apex.
- A copy of instrument of mortgage executed in favour of co-operative housing society or the apex or a written declaration creating a charge on such property requiring registration duly certified by the authorized officer of the co-operative housing society or the apex, shall be sent by the co-operative housing society or the apex to the Registering Authority having jurisdiction within a period of sixty days from the execution of the instrument by the registered post or through the messenger by hand delivery in the Form No. 23.96. Procedure for settlement of disputes and issue of recovery certificate in case of default of installments of mortgage loan.
(1)The dispute relating to the co-operative housing societies shall primarily be governed by the provisions of section 70 and section 71.(2)In the matters which fall under sub-section (5) of section 83, the dispute shall arise only on default in payment of installments payable by a mortgagor, who has raised loan to acquire a property by providing security of said property besides any other additional security, if any, as a security of mortgage to the mortgagee namely, the co-operative housing society, the apex or the financial institution recognized by the National Housing Bank. If payment of any above referred installments are in arrears, either full or in part for more than ninety days from the date on which it falls due by the mortgagor, an application shall be made by the co-operative housing society, the apex or financial institution recognized by the National Housing Bank, to the Registrar giving full particulars of the default and the steps taken for the recovery of the defaulted installments from the mortgagor by the mortgagee, for the issue of certificate for the recovery of defaulted installments as arrears of land revenue. The Registrar, if satisfied, after affording an opportunity to mortgagor and after such inquiry as the Registrar considers necessary shall issue a certificate for recovery for the recovery of defaulted installments as prayed in the application by the mortgagee, as arrears of land revenue or may reject the application of the mortgagee by giving reasons for such a rejection in writing to the applicant, within a period of the thirty days of the receipt of the application97. Recovery of outgoings and arrears of dues as arrears of land revenue.
(1)Subject to the provisions of sub-section (1) of section 108 of the Act, while making an application for relief, a co-operative society or Federal Cooperative Society or Financial Institution, in addition to normal averments containing particulars of the claim for arrears of any sums advanced to any of its members supported by evidence constituting the cause of action and when arose, shall also make following averments, namely:-(a)That the claim is only in respect of arrears of any sums advanced to any members of the co-operative society only and no other relief beyond the scope of the said section is claimed in the application;(b)That it believes that there is no valid or bonafide defence against the claim;(c)That the member is not disputing the arrears.(2)On receipt of application, the Registrar shall give an opportunity to the affected person to present his case in writing and by personal appearance, within fifteen days of the receipt of the application from the applicant. Thereafter, the Registrar, within total period of thirty days of the receipt of application if satisfied shall issue a certificate for recovery of the amount stating therein like dues as arrears of land revenue.(3)If the Registrar is not satisfied with the facts and claims made in the application, and it appears to him that there exists a dispute which is subject matter of section 70 and 71 of the Act, the Registrar shall communicate the rejection of application in writing giving reasons for such a rejection within thirty days of the receipt of application.(4)The Registrar, if comes to know through audit report or representation from at least ten members in writing, that the cooperative housing society or the apex has failed to take action against the defaulters for the recovery of dues of out goings and arrears of dues under sub-section (1) of section 84, of the Act shall after making such enquiry as he deems fit or on his motion, if satisfied, shall grant certificate for the recovery of the amount determined by him after the enquiry to dues as arrears and shall be recoverable as arrears of the land revenue.(5)After the grant of the certificate by the Registrar, if an application is made by the cooperative housing society or the apex within thirty days of grant of certificate of recovery for a security for the satisfaction of the Registrar until the arrears due to the co-operative housing society or apex are recovered, the Registrar shall make an order in writing for the compliance by the members against whom certificate for recovery has been issued.(6)If the Registrar or the person authorized by him in writing considers necessary and expedient to expedite the recovery of the sum for which certificate for recovery has been granted, he may direct for conditional attachment of the property mortgaged, to his satisfaction and also by an order prohibit its transfer or creating any charge on the property in any way so that no benefit can be availed by the person against whom certificate for recovery has been issued.98. Recovery of dues and foreclosure.
(1)Notwithstanding any thing contained in the loan agreement and the mortgage deed entered into between a co-operative housing society and the apex or, the financial institution approved and recognized by the National Housing Bank for granting housing finance, where the co-operative housing society has raised loan from the apex or the financial institution against the security of land and buildings, in such a case, if any beneficiary member of the co-operative housing society or purchaser from him, fails to repay the loan installment for a continuous period of sixty days after the installment has become due, for which in the intervening period due notice has been served on the beneficiary by the cooperative housing society or the financial institution shall issue a notice stating therein for repayment of defaulted installments along with balance outstanding as recall of loan within a period of thirty days from the receipt of the notice.(2)If any member or purchaser fails to repay the defaulted amount after the receipt of the said notice within the period of thirty days, the committee after deliberating the matter shall authorize a person to refer the case to the Registrar. The Registrar on receipt of application from a committee may make further enquiries, if he consider it necessary and also provide an opportunity through a notice within sixty days of the receipt of application from the committee to clear the default within the period of ninety days. If a defaulter member still persists in default, the Registrar may issue a certificate for the recovery of defaulted amount along with interest and cost, if any, as arrears of land revenue,99. Expulsion of a member.
(1)The cooperative housing society may in accordance with the provisions of sub-section (1) of Section 86, expel a member. However, before passing a resolution for expulsion of the member, the committee shall have to deliberate the case of expulsion in the committee's meeting and shall have to approve the proposal for issue of notice for the expulsion of a member setting out therein full details of the grounds with supporting documents In all at least three registered notices shall be served on the concerned member with an opportunity to defend his case in writing and also in person to the committee. Each notice should be served on the concerned member with an interval of thirty days. After the expiry of thirty days period of the final notice, the committee shall consider the reply, if any, received from the concerned member in its meeting and three-fourths of the members of the committee present and entitled to vote at the meeting, shall approve the proposal for expulsion and pass a resolution.(2)Subject to the provision 86 of the Act a co-operative housing society, which has been allotted land, before expelling a member shall give final opportunity by publishing the notice in the leading Hindi and English newspaper in the National Capital Territory of Delhi informing the affected member to be present in person or through the authorized representative before the Registrar on the date fixed for the final hearing.(3)The Registrar shall decide the expulsion case within the period of one hundred eighty days from the date of the receipt of the resolution for expulsion of a member from the cooperative housing society and shall convey his decision in writing to such member. If the resolution of the co-operative housing society for expulsion of a member is not approved by the Registrar within the said period of one hundred eighty days, the resolution for expulsion of the member shall be deemed to have been approved and the committee shall convey this decision of expelled member and the Registrar within a period of thirty days after the expiry of one hundred eighty days time limit through the registered Post. If the approval of the deemed expulsion is not conveyed to the members and the Registrar within the above period of thirty days, thereafter, the resolution of expulsion shall be null and void.(4)Aggrieved member shall have the right to file an appeal to the Tribunal within sixty days from the date of order of the Registrar or intimation of deemed expulsion.100. Additional grounds for cessation of membership of co-operative housing society.
- For Cessation of membership, on the grounds mentioned in section 87 the co-operative housing society shall produce document to prove the grounds and the member against whom action is being taken shall be informed in advance. Cessation of membership shall be deemed to be effective from the date when the Registrar accord approval of Cessation of membership.Provided that the addition ground for cessation of membership mentioned in section shall not be raised after three years of allotment of flat or plot, as the case may be.101. Management of cooperative housing society.
- The members of the committee shall be jointly and severally responsible for all the decisions taken by the committee during its term relating to the business of the co-operative housing society and for all the acts and omissions detrimental to the interest of a co-operative housing society:Provided that before fixing any responsibility mentioned above, the Registrar shall follow the procedure as laid down under the Act:Provided further that any member of the committee, who does not agree with the resolution or decision of the committee, may express his dissenting opinion which shall be recorded on the proceeding of the meeting and such member shall not be held responsible for the decision embodied in the said resolution or such acts or omissions committed by the committee as per the said resolution. Such dissenting member, if he so desires, may also communicate in writing his dissenting note to the committee and Registrar within seven days from the date of the said resolution or decision. Any member, who is not present in the meeting and who has not subsequently confirmed the proceedings of that meeting, shall not be held responsible for any of the business transacted in the said meeting.102. Maintenance of essential services in a cooperative housing society.
(1)The Committee shall be responsible for maintaining the following essential services in the housing complex on regular basis, namely:-(b)Water supply and sewerage;(d)Running of lifts, borewell, Genset, Water Harvesting system and maintenance of green areas;(f)Availability of plumber, electrician and Mali etc., for day to day services for all occupants;(g)Availability of fire safety equipments/systems in running condition;(h)Round the clock hours emergency response and staffing; and(i)Other services as may be specified by the General body;(2)The general body while framing regulations for maintenance of essential services including mandatory green area in the co-operative housing society shall have to take into account the common areas, common facilities and the services which are rendered to the members and the residents by the co-operative housing society. The regulations shall have to spell out the basis of fixing up of the charges for the maintenance of essential services specially in such complexes, where area of dwelling units and number of storey of flats differ in sizes. Further, where lifts are installed in building charges for its use and maintenance shall have to be paid by all members and residents in spite of the fact whether the particular member or resident is staying at any floor of the building. The general body may fix higher charges of essential services in respect of dwelling units which are on rent and in possession of tenants.(3)The maintenance charges of essential services under sub-rule (1) shall be made as a part of budget provision with the approval of the general body with a view to create a corpus fund as provided under section 81 of the Act. The committee shall be competent to review and revise the charges with the approval of the general body only where reasons for change shall have to be circulated to all the members and residents in advance.(4)On approval of the aforesaid charges under sub- rule (1) and sub-rule (2), the committee shall provide a schedule of demand payable by each member and the residents after the approval of the general body and thereafter either monthly or quarterly by a specified date which should be reasonable but not less than fifteen days to make payment of demand. Monthly or quarterly demand as the case may be, shall also be displayed on the notice board of the co-operative housing society. On failure to make payment on demand by the specified date by a member or the resident, as the case may be, the committee shall charge a simple interest not exceeding fifteen-percent per annum which shall also be fixed by the general body. Demand shall also contain extracts of sub-section (2) of section 89 of the Act relating consequences of default and resultant action against a member or resident in case of default in payment.(5)On failure of a member or resident to pay the charges as demanded by the committee by the specified date or thirty days after raising the demand, the member or resident as the case may be advised finally to clear the default within further thirty days, failing which the committee shall initiate proceedings for recovery of the dues from the defaulter member or a resident as the case may be under sub-section (2) of section 89 of the Act as arrears of land revenue by approaching the Registrar as provided in sub-section (2) of section 111 of the Act. A list of such defaulters may also be displayed on the notice board of a co-operative housing society. The committee shall approve the above action through a resolution authorising an officer to initiate action against the defaulter member or resident, as the case may be.103. Co-operative housing society to maintain register of its properties with prescribed details.
- The properties of a co-operative housing society, which include land either as freehold or lease hold, the buildings, all improvements and structures thereon, all easements, rights and appurtenances belonging thereto and all articles of personal property intended for use in connection therewith, which have been or are intended to be subject to the provisions of this Act, shall be maintained in Form No. 24 and shall be revised and revaluated annually. The committee shall also maintain record of the members, owner of dwelling units and tenants etc. The committee shall obtain the copy of the document from every resident or occupant of the dwelling unit entitling him the occupancy of the same.104. Special Provision for regularization of occupancy right of persons who have acquired such a right through the instrument of registered power of attorney or registered agreement for sale or registered sale deed.
(1)Subject to the provision of section 91 of the Act the purchaser having registered power of attorney or registered agreement for sale or registered sale deed as the case may be, in respect of said plot or flat where draw of lots have been conducted by DDA may apply for membership alongwith the following documents as mentioned in Rule 92 and the committee shall dispose of the application as per the procedure laid down in the said rule.(2)The provision of Clause (a) of section 79 shall not be attracted to the transactions mentioned in the section 91 prior to the date of commencement of Delhi Cooperative Societies (Amendment) Act 2006, (Delhi Act 8 of 2006).105. Execution of housing projects.
(1)In case a co-operative housing society intends to raise a bridge loan for making payment to the land owing agency to have early physical possession of land, the committee shall call special general body meeting for getting the authorization from the members to raise the bridge loan and inform them the terms and conditions of bridge loan with the repayment liability to an member. The bridge loan can be raised only from the Apex or a financial institution recognized by the National Housing Bank.(2)(a)The committee shall initiate action for selecting an architect after following necessary formalities. The appointment of an architect shall be done in the meeting of the general body on such terms and conditions as it deems fit which may conform to the guidelines of Council of Architects. Thereafter, the committee shall enter into agreement with the architect on the basis of the terms and conditions approved in the General body meeting in that behalf. The appointment of Architect and contractor prior to allotment of land and possession of by co-operative society shall be void.(b)The architect shall prepare the plans and the estimates of the building or buildings in consultation with the committee, the committee shall invite suggestions on the draft plans and estimates of cost from the members and shall place them before the general body meeting for approval. Only, thereafter the architect shall submit the plans and estimates of construction of building(s), approved by the general body to the concerned Plan sanctioning Authority for sanction of the Plan.(c)After approval of the plans of the construction of building(s) by the sanction Authority, the committee shall invite tenders in consultation with the architect for technical bids and for financial bids and shall ensure compliance of codal formalities as per Central Public Works Department's guidelines.(d)The Committee shall open the bids for the technical bids and only such bidders who fulfill technical requirements; their financial bids would be opened and considered thereafter. Qualified bidders whose technical and financial bids have been opened shall be scrutinized by the committee and the committee shall prepare its report along with the draft of the terms and conditions, in consultation with the architect and place the same before the general body for decision. Only after the approval of the general body, the committee shall enter into agreement with the contractor.(e)The agreement entered into with the architect and the contractor, shall provide a stipulation for settlement of disputes arising out of execution of contracts under sub-rule( 5) of section 70 of the Act. The contract deeds shall be registered under the Registration Act, 1908.(f)Non-compliance of the procedure prescribed as above for the appointment of an architect and the contractor by the committee, shall render the entire process void and the financial loss, if any, to the cooperative housing society by the said illegal actions of the committee shall be a charge on the committee and shall be recovered as arrears of land revenue from them and also this action will disqualify the office bearer of the committee for four years to contest the election of a committee.(3)As provided in sub-section (3) of section 92 of the Act, during the construction stage, every co-operative housing society shall convene two special general body meetings every years besides the normal annual general body meeting to give progress report to the members, therefore the first meeting shall be held before the annual general body meeting and the second meeting shall be held after one hundred twenty days after the date of the annual general body meeting. Matters contained in sub- section (4), sub- section (5), subsection (6) and sub- section (7) of section 92 of the Act shall be decided in the general body meeting.(4)The committee shall keep record of all complaints and suggestions received and disposed off during construction period.(5)Directions and guidelines issued under sub section (8) of section 92 of the Act by the Registrar from time to time can be the general one for all cooperative housing societies or in respect of a particular co-operative housing society, as the case may be.106. Management of co-operative housing complex by the co-operative housing societies.
(1)It shall be the responsibility and duty of the committee to carry out the repairs works and maintenance of the property of the co-operative housing society. It shall also be the responsibility of the committee to ensure that the repairs works and maintenance are carried out as per the agreement.(2)The committee shall be competent to incur expenditure on repairs and maintenance of the co-operative housing society upto the one time expenditure limit approved by the general body from time to time or as provided in the bye-laws of a co-operative housing society.(3)If one time expenditure on repairs maintenance or works of the co-operative housing society exceeds the limits prescribed in sub rule (1) above, prior sanction of the general body shall be necessary.(4)The general body shall decide:(a)The limit of the expenditure on repairs, maintenance of works could be incurred by the committee without calling the tenders for the works.(b)In respect of works, the cost which exceeds the limits, so fixed, the committee shall follow the procedure of inviting tenders, placing them before the general body for approval and entering into agreement with the architect (if appointed or required) and the contractor.(5)(a)Various items of the repairs, and maintenance which are to be carried out by the Co-operative housing societies from its funds are mainly as under:(iii)External water pipe lines;(vii)Septic tank (where in use);(ix)Fire fighting system;(x)Structural repairs of roofs of all flats;(xi)Outside walls/exterior of the building(s);(xii)All leakages of water including leakage due to rain water and leakages due to external common pipe line and drainage line;(xiii)Electric lines upto main switches in the flats and lightning of common areas;(xv)Damaged ceiling and plaster thereon in the top floors, on account of the leakage of the rain water through the terrace;(xvi)Maintenance of parks and mandatory green areas;(xvii)Facilities for household garbage collection in segregated form;(xviii)Telephone exchange and telephone wires upto flats;(xix)Security guard room;(xx)Common Parking and garages;(xxi)Power back up or Genset; and(xxii)Any other common property/space/facility/service as prescribed by the General Body;(b)The committee and its officers shall carry out regular inspection of the items mentioned in clause (a) and shall take immediate action for their repair and maintenance.(c)Any complaint of a member or occupant in respect of items given in clause 4 shall be considered by the committee within a period of fifteen days and shall take suitable action as deem fit by it.(d)The committee shall adhere to following principle for repair, maintenance and cleaning of items mentioned in clause 5(i)Energy conservation, water conservation and water harvesting;(ii)Protection of green areas;(iii)To protect environment and health;(iv)Scheduled routine maintenance ;(v)To develop procedure to avoid accidents;(vi)Minimize human exposure to harmful contaminates and cleaning residues;(vii)Ensure building occupants and workers safety at all times;(viii)Ensure waste management in environmentally safe ways;(ix)Beauty and aesthetic sense of the complex; and(x)Prevention of pollution in the building and complex;Note: In case any unauthorized work is carried out by a member or an occupant, the committee shall, if comes to the conclusion that the problem is due to the action of the member or occupant after informing this to the such a member or occupant, as the case may be carry out the repair work at his cost.(6)All the repairs not covered by sub-rule (5) and any other item as approved by General Body or provided in the bye laws of the co-operative housing society shall be carried out by the committee at cost of member or occupant:Provided that if due to internal change or damage there is any seepage or structural defect in another flat, the affected member/occupant may make a representation to committee, which shall carryout inspection of the flat within fifteen days and if it comes to the conclusion that the representation is correct, the committee shall advise the concerned member to take corrective steps immediately and if no action is taken within seven days, the committee shall initiate action for getting the defects removed if necessary by taking police assistance for it and approach the Registrar for the recovery of amount incurred thereon as arrears of the land revenue from the member, who had carried out internal changes which has caused harm to another flat.(7)It shall be the responsibility of the committee to insure its building(s) equipments, fixtures and fitting etc., necessarily against risk of the earthquake and allied perils as provided in sub-section (5) of Section 93 of the Act. However, where the allottee member has mortgaged his interest in the property with the approval of co-operative housing society to his employer or financer, the member shall inform in advance to the committee, so that an endorsement to this effect can be incorporated in general insurance policy of the co-operative housing society. In this case, such member is not required to have separate policy to cover the interest of the mortgagee.(8)Co-operative housing society shall prepare a Disaster Management plan of the building and complex which shall be implemented and updated by it regularly.(9)Fire Prevention Plan shall be prepared by the cooperative housing society and regular awareness, drill about their prevention and evacuation etc. shall be carried out in consultation with Fire Department.(10)Any other organization such as Resident Welfare Association or Apartment Owners Association, by whatever name it may be called shall not be allowed to control or participate in the management of Co-operative housing complex. However the committee of the co-operative housing society may set up sub-committees consisting of member and non member to assist the committee in the management of the complex of the cooperative housing society.(11)No member or occupant shall carry out any work which would be prejudicial to the soundness or safety of the property or reduce the value thereof or impair any easement or hereditament, or shall add any material structure or excavate any additional basement or cellar without obtaining the consent of committee107. Winding up of House building co-operative societies which have achieved their objectives.
(1)Every co-operative house building society at the commencement of these Rules, within three hundred sixty five days, shall furnish details pertaining to status of handing over of civic services to the local body besides the common community facilities developed by the cooperative house building society with the approval of the lessor.(2)In case a co-operative house building society has handed over civic services to the local body and have developed certain assets for social, cultural, educational, commercial activities, etc. with the approval of the lessor and such a cooperative house building society intends to run and manage such services or facilities for the benefit of residents of the area, it may approach the lessor after getting the proposal approved from the general body for transfer of the land to a new co-operative body either on freehold or on lease hold basis as per policy of the lessor within two years of the commencement of these rules .(3)On receipt of the approval of the lessor to the proposal of a co-operative house building society under sub-rule (2) above, and after resuming unallotted plots of land therein by the lessor, the Registrar shall initiate start proceedings for winding up of such a cooperative house building society.(4)In case a cooperative house building society has land on freehold basis, the general body within three hundred sixty five days of the commencement of these rules shall to pass a resolution to request the Registrar to initiate winding up proceedings. The common assets used for social, cultural, educational, commercial activities, a proposal for transfer to a new co-operative society may also be submitted to the Registrar. While submitting the proposal it shall be ensured that such a registration of a co-operative society does not infringe any other law applicable to such activities.Chapter X
Winding up of Co-Operative Societies
108. Appointment of a Liquidator.
(1)In case a liquidator is appointed under sub-section (1) or sub-section (2) of section 99 of the Act, the Registrar may limit or restrict the powers of the liquidator subject to the provisions of section 101 of the Act.(2)The Registrar may remove the liquidator at any time without assigning any reason and may appoint any other person as liquidator. The liquidator on his removal shall hand over all the property, documents, record etc. relating to the co-operative society to his successor or to any person nominated by the Registrar in this respect. A charge report to be signed by the relieved and relieving person shall be drawn and a copy of the same, duly signed, shall be forwarded to the Registrar.(3)The liquidator shall be described as liquidator of particular co-operative society in respect of which he acts and not by his individual name.(4)The remuneration to the liquidator shall be fixed by the Registrar, that shall be paid out of funds of the concerned co-operative society or from the Settlement and Executive Expenses Fund maintained by the Registrar.109. Procedure to be followed by the Liquidator.
(1)The liquidator shall, as soon as the order of winding up of a co-operative society takes effect, publish by such means as the liquidator may think proper, a notice requiring all claims against the co-operative society to be submitted to him within one month of the publication of the notice. All liabilities recorded in the account book of co-operative society shall be deemed if so facto, have been duly submitted to him under this sub-rule.(2)The liquidator may fix time for the creditors to prove their debts or claims. If no claim is received within two months of the date of order of winding up, the liquidator may refuse to entertain any new claims.(3)The liquidator soon after his appointment shall take charge of the books of accounts and other documents and all its assets of the co-operative society. There shall be prepared immediately on the relevant date a statement of affairs of the co-operative society containing the following particulars namely:-(a)the assets of the co-operative society stating separately the cash balance in -hand and at the Bank, if any, and the negotiable instruments, if any, held by the co-operative society;(b)the debts and liabilities of the co-operative society;(c)the names and addresses and occupation of the creditors stating separately the amount of secured and unsecured debts and in the case of secured debts, particulars of the securities given;(d)the debts due to the co-operative society and the names, residences and occupations of the persons from whom they are due and amount due; and(e)such other information as may be required by the Registrar.(4)The statement required to be prepared under sub-rule (3) shall be made on the basis of the record of the co-operative society; audit reports, and on the basis of the statements made by the members of the committee at the relevant date or by the person who on that date, is the manager, secretary or treasurer or other officer of the co-operative Society. The liquidator shall examine them on oath. This statement shall be submitted by the liquidator to the Registrar within twenty-one days of the date of his appointment or within such extended time not exceeding three months from the date of the said order.(5)The liquidator shall, after setting the assets and liabilities of the co-operative society as they stood on the date on which the order for winding up is made, proceed next to determine the contribution to be made by each member or by the estates of nominees, heirs or legal representatives of deceased members or by any officers or former officers to the assets of the co-operative society. If deemed necessary, the liquidator may make a subsidiary order regarding such contributions.(6)As soon as-practicable, after order regarding determinations of contribution under sub-rule (5) has been passed, the liquidator shall settle a list of contributions with powers to rectify the membership register in pursuance of any order which may be passed by the arbitrator or the Registrar in accordance with the provision of the Act and there rules, and shall cause the assets to be collected.(7)In setting the list referred to in sub-rule (6) the liquidator shall distinguish between those who are contributories in their own rights and those who are contributories as being representatives of or liable for the debts of others.(8)The liquidator may at any time after his appointment require any contributory for the same being-on the list of contributories, any trustee, banker, agent or officer of the society to pay, deliver, surrender or transfer forthwith to the liquidator any money, property or books or paper in his hands to which the co-operative society is prima facie entitled.(9)No contributory, for the time being on the list, shall be allowed by way of set off any money claimed to him or to the estate he represents, from the co-operative society, in respect of any independent dealing or contract with the co-operative society.(10)All funds in charge of the liquidator shall be deposited in the Financing Bank in the current account to be opened in the name of the co-operative society under liquidation and shall be deposited by the liquidator in this account within twenty four hour of their receipt. All payments on account of the co-operative society shall be made by cheques drawn by the liquidator in favour of the payee. The liquidator may keep with him a cash balance of one thousand rupees to meet petty expenses on liquidation proceedings.(11)Any order passed by the liquidator under sub-rule (5) shall be submitted by him to the Registrar for his approval. The Registrar may confirm or modify such order or refer it back to the liquidator for further enquiry or action.(12)Any person untruthfully so stating himself as the creditor or the contributory of the cooperative society shall be guilty of the offence under section 182 of the Indian Penal Code. (Act XIV of 1860) and shall on the application of the liquidator criminal proceedings may be in instituted.110. Application of assets of the co-operative Society.
- Subject to the provisions of rule 111 as to the preferential payments, the assets of the society shall be applied in order of priority as given below for payment of the liabilities:-(1)Pro-rata payment of all outside liabilities;(2)Pro-rata repayment of loans and deposits of members;(3)Pro-rata refund of share capital; and(4)Pro-rata payment of dividend on the shares at the rate not exceeding six percent per annum for the period of liquidation.111. Preferential Payments.
- In winding up proceedings, there shall be paid in priority to all other debts and liabilities of the co-operative society under liquidation, the following dues or debts:-(a)All Government dues, all revenues, taxes, cess and debts due from the cooperative society to the Government or to the local authority at the relevant date and having become due and payable within two years next before that date;(b)All wages or salary of any employee in respect of services rendered to the cooperative society;(c)All dues of the Financing Bank and Apex Society as defined in clause (b) of section 74 of the Act;(d)The debts mentioned in the clause (a) and clause (b) shall rank equally amongst themselves and are paid in full, unless the assets are insufficient to meet them, in which case they shall abate in equal proportion.112. Interest on amount due from co-operative society under liquidation.
- A creditor of the co-operative society under liquidation, may apply to the liquidator for payment of interest on any debt due to him from the co-operative society up to the date of order of winding up by the Registrar. The rate at which the interest may be paid shall be in the case of Financing Bank, the contract rate and in any other case the rate which may be fixed by the Registrar, which shall not exceed the contract rate. Provided that if any surplus assets remained after all the liabilities including the liabilities on shares have been paid off, further interest at rate not exceeding contract rate may be allowed by the Registrar to the creditors from the date mentioned above till the date of repayment of the principal.113. Liability due to claimant whose where about are not Known.
- If any liability cannot be discharged by the liquidator owing to the whereabouts of the claimant not being known or any other cause, the amount representing such undischarged liabilities shall be deposited in the name of the Registrar with the Financing Bank and shall remain at the disposal of the creditors for a period of three years from the date of order of winding up, thereafter this amount shall be treated as surplus amount which shall be utilized in the manner mentioned in rule 120 of these rules. The Registrar may under special circumstances pay the liabilities claimed even after the stipulated period of three years.114. Maintenance of accounts and submission of report by the Liquidator.
(1)The liquidator shall keep such books and accounts as may be specified by the Registrar or audit officer.(2)The liquidator shall during the tenure of office but not less than twice in a year prepare an account of the receipts and payments as Liquidator. An auditor shall be appointed by the Registrar who shall audit these accounts on behalf of the Registrar. In case accounts are audited by the audit officer one copy shall be kept by the auditor and the other returned to the liquidator with the audit report. The liquidator shall produce for purposes of audit all vouchers and accounts and shall furnish such information as may be required by the auditor. The liquidator shall rectify all irregularities and defects pointed out by the auditor to the satisfaction of auditor and shall submit to him a rectification report.(3)No audit fee shall be charged for audit of the accounts under this rule.115. Service of Legal Practitioner.
- Whenever it is considered necessary by the liquidator to defend or to institute any legal proceedings for and on behalf of the co-operative society the liquidator shall approach the Registrar, who may after considering all the facts and circumstances of the case, provide the service of the legal practitioner at the cost of the co-operative society if the Registrar or the Government has been impleaded in such proceedings the cost of defending them shall also be paid out of the funds of the cooperative society. If no funds are available with the liquidator, arrangements shall be made at Government expenses but the cost of such arrangements shall be ultimately recovered from the contributories and paid to the Government as preferential debt under clause (a) of sub-rule (1) of rule 111 of the rules.116. Action to be taken against the delinquent promoters or members or members of the Committee.
- The liquidator shall make a report to the Registrar for purposes of taking action under section 66 of the Act, where in his opinion, any fraud has been committed by any person in the promotion, orgnisation, registration or management of the cooperative society under liquidation in relation to the co-operative society since its registration or any deficiency in the assets of the co-operative society has been caused by the breach of trust, or willful negligence or by retaining any money or other property belonging to co-operative society. The report shall be submitted to the Registrar as soon as practicable after preparation of the statement referred to in sub-rule (4) of rule 109. On receipt of this report, the Registrar shall proceed to take action under section 66 of the Act.117. Effect of winding up order on Antecedent Transactions.
(1)Any transfer of shares in a co-operative society under liquidation, made within six months next before the relevant date except transfer of shares to the deceased members, heirs or nominee, shall be void and not binding upon the liquidator.(2)Any transfer of property, movable or immovable delivery of goods, payment, execution or other acts relating to property made, taken or done by or against a cooperative society within six months next before the relevant date, which, had it been made, taken or done by or against an individual within three months before the presentation of an insolvency petition on which he is adjudged insolvent, would be deemed in his insolvency a fraudulent preference, shall in the event of the co-operative society being wound up, be deemed a fraudulent preference of its creditors and contributories and be invalid accordingly.118. Termination of Liquidation proceedings.
(1)The winding up proceedings of a society shall be closed within seven hundred thirty days from the date of the order of the winding up.Explanation. - : In the case of co-operative society which is under liquidation at the time of commencement of the Act, the order for winding up of the co-operative society shall be deemed for the purpose of this rule to have been passed on the date of such commencement.(2)Notwithstanding anything contained in the foregoing sub-rule, the Registrar shall terminate the liquidation proceedings on receipt of the final report from the liquidator. The final report of the liquidator shall state that the liquidation proceedings of the cooperative society have been closed, and manner of conducting the winding up and the manner of disposing the property and the claims of the co-operative society and shall include a statement showing a summary of the account of the winding up including the cost of liquidation, the amount (if any) standing to the credit of the co-operative society in liquidation, after paying off all liabilities including the share or interest of members, and shall suggest manner of utilization of surplus assets.119. Disposal of surplus Assets.
- The surplus assets, as shown in the final report of the liquidator of a co-operative society which has been wound up, may be utilized for following purpose :-(a)Education Fund for utilizing in Development of Co-operative Movement; or(b)Any public utility as per section 102, with the prior approval of Registrar.120. Relevant Date.
- The expression "relevant date" as appearing in this chapter shall mean the date of order of winding up made under sub-section (1) of section 99.121. Disposal of Record.
- All the books and records of a co-operative society whose registration has been cancelled may be destroyed under the orders of the Registrar after the expiry of a period of three years from the date of cancellation of registration .122. Final order of Cancellation.
- The order made by the Registrar under sub-section (1) of section 103 of the Act shall also be published in the official Gazette.Chapter XI
Execution of award, decrees, orders and decisions
Part-I Enforcement of Charge123. Application under section 104.
(1)Every application under section 104 of the Act shall be made in Form no. 25 and shall be signed by a person authorised by the committee . It shall be accompanied by an inventory of the property to be sold containing a reasonably accurate description of the same.(2)No application under sub-rule (1) shall be entertained unless the co-operative society deposits the fee for expenses of sale of the property at the rate of five per cent of the outstanding debt or demand of the co-operative society against the defaulter irrespective of the fact that such amount is recovered or not by sale of the property .(3)On receipt of application referred to in sub-rule (1), the Registrar or any other officer authorised by him in this behalf in writing by special or general order (hereinafter referred to as the Sales Officer, which shall include his successor or assigns) shall, if satisfied that the particulars set forth in the application are correct and prepare a demand notice in duplicate in Form no. 26, setting forth the name of the member, past member or the nominee, heir or legal representative of the deceased member, the amount due from him together with interest and cost, if any, and the description of the property or interest in property for the sale of which the application has been made by the co-operative society, and calling upon him to remit within seven days from the date of service of the notice total amount due under the demand. The Sales Officer shall serve or cause to be served the demand notice upon the member, past member, or the nominee, heir or legal representative of the deceased member if he is present or upon some adult male member of his family or upon his authorised agent, or when such service cannot be effected, shall affix or cause to be affixed a copy of the demand notice on some conspicuous part of his residence or the place where the property subject to charge is kept. If the member or past member or nominee, heir or legal representative of the deceased member, fails to pay the debt or outstanding demand within the period aforesaid, the Sales Officer shall proceed to sell the property.(4)The provisions of rules in Part III of this Chapter, shall, in so far as they are not inconsistent to the subject or context, apply to the sale of the property or interest in the property as if the co-operative society which made the application is a decree holder and the member, past member or the nominee, heir or legal representative of the deceased member, is a judgment debtor.Part-II Execution of Decision, Award or Order by the Collector according to the provisions of Land Revenue Code124. Procedure for Execution by the Collector.
(1)In case any decision, award or order providing for the recovery of money is executable by the Collector under clause (a) of section 105 of the Act, it shall be executed by a Revenue officer empowered by the Collector by-general or special order to do so (hereinafter referred to as the "Recovery Officer" which shall include his successors and assigns) in accordance with the provisions of the Punjab Land Revenue Act (Act XVII of 1887) which shall include any other Act for the time being in force in the National Capital Territory of Delhi relating to recovery of land revenue, the rules, orders or regulations issued there- under from time to time (hereinafter referred to as the "Land Revenue Code").(2)In case any decree holder desires to have the decree executed through the Collector under clause (a) of section 105 of the Act, he shall apply to the Registrar in Form no. 27 for the issue of a certificate for the recovery of the decretal amount as arrears of land revenue.The application shall be delivered in the office of the Registrar personally and a receipt obtained or sent by registered post.(3)Soon after the receipt of the above application, the Registrar shall call for original records and shall check up if the decision or the award had been given in accordance with the Act and the rules and shall check up contents of the application with reference to the relevant original records of the case. If the Registrar is satisfied about the correctness of the award or decision and the application, the Registrar or any officer authorised by him shall issue certificate in Form no. 28 to the decree holder. In case the Registrar is satisfied that the decision or award is in contravention of the provisions of the Act and Rules, the Registrar may refer the arbitration case back to the arbitrator for necessary rectification(s).(4)Within a period of sixty days after the issue of the certificate referred to in sub-rule (3), the decree holder shall apply in Form no. 29 to the Recovery Officer, delivered in person and a receipt obtained or sent by registered post. The application shall be accompanied by:(a)A certified copy of the award;(b)original certificate issued by the Registrar under sub-rule (3) ; and(c)receipted pay-in-slip for deposit of execution fee in the Office of the Registrar.Provided that the Registrar may extend the period of sixty days after hearing the reasons for delay by the decree holder.(5)If the application mentioned in sub-rule (4) is complete in all respect and is accompanied by all the documents, the same shall be entered in the Demand Register and given a distinctive case number and shall be dealt with by the Recovery Officer as if it is a suit filed by the decree-holder against the judgment-debtor. This case number shall be quoted in all process issued in the case from time to time. The Recovery Officer shall thereafter issue various processes for the recovery of the decretal amount according to the Land Revenue Code.(6)The decree holder shall deposit in the "Settlement and Execution Expense Fund' an initial lump sum fee of one hundred rupees for issue of process in the execution case. Thereafter, a fee of at the rate of five per cent shall be charged on all sums recovered by the Recovery Officer from the judgment debtor, which be credited to the aforesaid fund.(7)The Settlement and Execution Expense Fund shall be managed by a Fund Committee as provided under schedule III.125. Accounting Procedure.
(1)All amounts recovered from the judgment debtors by the Recovery Officer shall first be deposited in the current account to be kept in his official designation in the State Bank of India, which shall be operated by the Recovery Officer. The payment to decree holder, of all amounts recovered on his behalf during the course of execution proceedings, shall be made by the Recovery Officer by crossed cheque drawn on the above current account against the deposits relating to the decree holder after deducting the recovery fee of five per cent of the gross amount recovered, with in seven days of the receipt of amount.(2)The Recovery Officer shall keep separate personal ledger account of each decree-holder and records all the relevant details of recoveries made, with names of defaulters from whom made, payments made to decree-holder from time to time and expenses recovered shall be entered. The Recovery officer in token of its correctness shall attest individual entries in these ledgers.(3)A separate account of receipt and issue of receipt books shall be kept by the Recovery Officer. The receipt books shall remain in the personal safe custody of the Recovery Officer.(4)Each bailiff shall deposit the amount recovered by him in the State Bank of India in the current account of the Recovery Officer. Each bailiff shall render to the accountant appointed by the Recovery Officer a true and faithful account of all receipts and deposits made by him that shall be entered in the cashbook with full clarity and all the entries made in the cashbook shall then be attested by the Recovery Officer. The Accountant shall bring any unusual delay in deposit of the amount in the State Bank of India by any bailiff to the personal notice of the Recovery Officer.(5)The Recovery Officer shall be responsible for the maintenance of true and correct accounts of the recoveries and deposits, and shall also act as the controlling officer in respect of the staff maintained and paid out of the "Settlement and execution Expenses Fund" in accordance with the regulation of the Fund.126. Mode of payment of decretal amount.
- All money payable under the certified award shall be paid as follows:(a)To the Recovery Officer or to any person authorised by him against official receipt and such payment shall be remitted to the decree holder with in thirty days from the date of receipt thereof, for recording the same in the personal ledger of judgment debtor;(b)Out of the court payment to the decree holder and in such cases the recovery charges shall be payable to Recovery Officer.(2)In case any money payable under the award under execution by the Recovery Officer, is paid by the Judgment debtor out of court to the decree-holder or the award, is, otherwise, adjusted in whole or in part to the satisfaction of the decree-holder the decree-holder shall certify payment or adjustment to the Recovery Officer and the Recovery officer shall record such payment or adjustment in the personal ledger account maintained by him.(3)The judgement debtor may also inform to the Recovery Officer of such payments or adjustment and apply to him to issue notice in Form no. 30 to the decree-holder to show cause on a day to be fixed by the Recovery Officer, why such payment or adjustment should not be recorded in the personal ledger account of the decree-holder as having been paid or adjusted in the execution proceedings, and if after service of such notice, the decree holder fails to show cause, the Recovery Officer may record the payment and/or adjustment in the above manner. A payment or adjustment which has not so been recorded as aforesaid, shall not be recognised by the Recovery Officer executing the award.127. Cost of execution.
- The Recovery Officer executing the award may recover in addition to the decretal amount from the judgment-debtor the cost of execution as arrears of land revenue and pay such amount to the decree-holder.128. Transfer of decrees.
- In case any property to be sold in realization of any decree is situated outside the National Capital Territory of Delhi, the decree shall be forwarded for execution in accordance with the provisions of the Revenue Recovery Act, 1890 (Act 1 of 1890) to the Collector of that district where the property of judgment debtor or defaulter is situated.Part-III Execution of Decision, Award or order by the Registrar129. Procedure in Execution.
(1)In case any decree-holder desires to have the decree executed under provisions of clause (b) of section 105, he shall apply to the Registrar or the officer authorised by the Registrar in this behalf by a special or general order (hereinafter referred to the "Recovery Officer"), in Form no. 31, which shall be signed by the decree-holder. The decree-holder shall indicate whether he desires to proceed against the person or the judgment debtor or against the movable or immovable property of the person or the judgment debtor or both and shall state the way he wants the assistance of the Registrar according to the Act and the rules.(2)On receipt of the application referred to in sub-rule (1), the Recovery Officer shall call for original record and shall verify the correctness and genuineness of the particulars set forth in the application with the records.(3)Without prejudice to the provisions of the Code of Civil Procedure, 1908 (Act No. V of 1908) the Recovery Officer, shall, on being satisfied about the correctness and genuineness of the application received by him, order execution of the decree:-(a)by delivery of any property specifically decreed;(b)by attachment and sale or sale without attachment of any property;(c)by arrest and detention in person;(d)in such other manner as the nature of relief granted may require.(4)In case of proceedings under clause (b) of section 105, if any person requires the issue of any process, or object to any process issued or proposed to be issued, or requires the adjournment of any proceedings, he shall pay the fee as fixed in schedule IV which may be revised by the Registrar from time to time. Thereafter the Recovery Officer shall issue processes. The provisions of section 36 to section 74, sections - 135, section 135A and Order XXI in the First Schedule of the Code of Civil Procedure, 1908 (Act V of 1908) shall mutatis mutandis apply to the executions ordered under clause (b) of section 105. The decree holder shall indicate whether he wishes to proceed in the first instance against the property of the defaulter or against his person.(5)Without prejudice to the generality of the foregoing sub-rule, a demand notice stating therein the relief claimed by the decree-holder shall be prepared in duplicate in Form no. 32 by the Recovery Officer who shall send a copy of application filed by the decree-holder and the demand notice to the defaulter.130. Manner of execution.
- Unless the decree-holder has indicated under sub-rule (4) of rule 129, the order in which the property of the defaulter shall be proceeded against, the execution shall ordinarily be taken in the following manner, namely:-(a)Movable property of the defaulter shall be first proceeded against, but nothing in this clause shall-preclude the immovable property being proceeded against simultaneously in case of necessity.(b)If there is no movable property, or if the sale proceeds of the movable property, or properties attached and sold are insufficient to meet in full the demand of the decree-holder, the immovable property mortgaged to decree holder or other immovable property belonging to the defaulter, even if not mortgaged with the decree holder, may be proceeded against.131. Seizure and sale of movable property.
- In the seizure and sale of movable property, the following procedure shall be observed:(a)The Recovery Officer shall, after giving notice to the decree-holder, proceed to the place where the defaulter resides or the property to be detrained is situated and serves the demand upon him in Form no. 33. If the demand together with the interest and all expenses is not at once paid, the Recovery Officer shall make the distress and shall immediately deliver to the defaulter a list of inventory of the property distained and an intimation of the place, day and hour at which the detrained property will be brought to sale if the amounts due are not previously discharged. If the defaulter is absent, the Recovery Officer shall serve the demand notice on some adult member of his family or his authorized agent or when such service cannot be affected, shall affix a copy of the demand notice on some conspicuous part of his residence. The Recovery officer shall then proceed to make the distress and shall fix the list of the property attached on the usual place of residence of the defaulter endorsing thereon the place where the property may be lodged or kept and an intimation of the place, day and hour of sale, if the amounts due are not previously discharged.(b)After the distress is made, the Recovery Officer may arrange for the custody of the property attached with the decree-holder or otherwise.(c)If the, Recovery Officer requires the decree-holder to undertake the custody of the property, the decree-holder shall be bound to do so and any loss incurred owing to his negligence shall be made good by the decree-holder. If the attached property is livestock, the decree-holder shall be responsible for providing the necessary food thereof.(d)The Recovery Officer may, at the instance of the defaulter or of any person claiming an interest in such property, leave it in the village or place where it was attached, in the charge of such defaulter or person if he enters into a bond in Form no. 34 with one or more sufficient sureties for the production of the property at the place of sale when called for.(e)The distress shall be made after sunrise and before sunset and not at any other time.(f)The distress levied shall not be excessive, that is to say, the property distrained shall be as nearly as possible proportionate to the sum due by the defaulter together with interest and all expenses incidental to the distraint, detention and sale.(g)If attached crops are ungathered products of the land, belonging to a defaulter, the Recovery Officer may cause them to be sold when fit for reaping or gathering or at his option may cause them to be reaped or gathered in due season and stored in proper place until sold. In the latter case, the expenses of reaping or gathering and storing such crops or products shall be defrayed by the owner upon his redeeming the property or from the proceeds of the sale in the event of its being sold.(h)The Recovery Officer shall not work the bullock or cattle, or make use of the goods or effects distrained, and shall provide the necessary food for the cattle livestock, the expenses attending which shall be defrayed by the owner upon his redeeming the property, or from proceeds of the sale in the event of its being sold.(i)The Recovery Officer may force upon any stable, cow house, granary, godown, out house or other building and he may also enter any dwelling house the outer door of which may be open and he may break open the door of any room in such dwelling house for the purpose of attaching property belonging to defaulter and lodged therein, provided always that it shall not be lawful for the Recovery Officer to break open or enter any apartment in such dwelling house appropriated for the occupation of women except as hereinafter provided.(j)In Case the Recovery Officer has reason to suppose that the property of a defaulter is lodged within a dwelling house and the outer door is closed, or within any apartment appropriated to women which, by the usage of the country are considered private, the Recovery Officer shall represent the fact to the officer-incharge of the nearest police station. On such representation, the officer-in-charge of the said station shall send a Police Officer to the spot in the presence of whom the Recovery Officer may force open the outer door of such dwelling house in like manner as he may break open the door of any other room within the house. The Recovery Officer may also in the presence of the Police Officer, after due notice given for the removal of women and, after furnishing means for their removal in suitable manner (if they be women of rank who according to the customs of the country cannot appear in public) enter the rooms for the purpose of distraining the property of the defaulter, if any, deposited therein but such property, if found, shall be immediately removed from such rooms, thereafter they shall be left free-to the former occupants.(k)The Recovery Officer shall on the day previous to and on the day of sale cause proclamation in Form no. 35, of the time and place of the intended sale to be made by beat of drum in the village in which the defaulter resides and in such other place or places as the Recovery Officer may consider necessary to give due publicity to the sale.(l)No sale shall take place until after the expiration of the period of fifteen days from the date on which the sale notice has been served or affixed in the manner specified in clause (a), provided that where the property seized is subject to speedy and natural decay, or where the expenses of keeping it in custody are likely to exceed its value, the Recovery Officer may sell it at any time before the expiry of the said period of fifteen days unless the amount due is sooner paid.(m)At the appointed time, the property shall be put up in one or more lots as the Recovery Officer may consider advisable, and shall be disposed off to the highest bidder:Provided that it shall be open to the Recovery Officer to decline to accept the highest bid where the price offered appears to be unduly low or for other sufficient reasons.Provided further, that the Recovery Officer may, in his discretion, adjourn the sale to a specified day and hour, recording his reasons for such adjournment. Where a sale is so adjourned for a longer period than seven day a fresh proclamation under clause (k) shall be made unless the defaulter consents to waive it.(n)In case the property is sold for more than the amount due, the excess amount after deducting the interest and the expenses of process and the other charges shall be paid to the defaulter.(o)The Property shall be paid for in cash at the time of sale or as soon thereafter as the officer holding the sale shall appoint and the purchaser shall not be permitted to carry away any part of the property until he has paid for it in full.(p)In case, the purchaser fails in the payment of the purchase money, the property shall be resold.(q)In case it is proved to the satisfaction of any civil court of competent jurisdiction that any property which has been distrained under these rules has been forcibly or clandestinely removed by any person, the court may order forthwith such property to be restored to the Recovery Officer.(r)In case prior to the day fixed for the sale, the defaulter or any person acting on his behalf or any person claiming an interest in the property attached, pays the full amount due including interest and other costs incurred in attaching the property the Recovery Officer shall cancel the order of attachment and release the property forthwith.(s)No member of the committee, having the debt or outstanding demand for which the sale is being made, shall without the express permission of the Registrar bid either directly or indirectly for the purchase of the property which is subject to charge under section 44.(t)No officer or other person having a duty to perform in connection with any sale shall, whether directly or indirectly bid for, acquire or attempt to acquire any interest in the property sold.(u)In case the property is sold, of which actual seizure has been made. it shall be delivered to the purchaser. In case the property sold is in the possession of any person delivery thereof to the purchaser shall be made by giving notice to the person in possession prohibiting him delivering possession of the property to any other person except the purchaser.132. Attachment of salary or allowances of public officer or of servant of a Railway Administration or local Authority.
- In case the movable property to be attached is the salary or allowance or wages of a public officer or of a servant of railway administration or local authority or a. firm or a company, the Recovery Officer may order in Form no. 36 that the amount shall, subject to the provisions of section 60 of the Code of Civil Procedure, 1908 (l Act V of 1908), be withheld from such salary or allowance or wages either in one payment or by monthly installments as the Recovery Officer may direct and upon notice of the order, the officer or other person whose duty is to disburse such salary or allowances or wages shall withhold and remit to the Recovery Officer, the requisite amount.133. Attachment of decree.
(1)In case the property to be attached is a decree either for the payment of money or for, sale in enforcement of a mortgage or charge, the attachment shall be made-(a)if the decree sought to be attached was passed by the Registrar or by any person to whom dispute was referred by the Registrar under section 71 of the Act, on the order of the Registrar on the application of the Recovery Officer.(b)if the decree sought to be attached was passed by a court and has not been sent for execution to any other court, by the issue to such court of a notice by the Recovery Officer, requesting such Court to stay the execution of its decree unless and until-(i)the Recovery Officer cancels the notice, or(ii)the holder of the decree sought to be executed by the Registrar or the judgment debtor thereof applied to the Court receiving such notice to execute its own decree(c)if the decree sought to be attached is pending execution in a Court which did not pass the same, by the Recovery Officer Seeking to attach such decree in execution, sending the notice referred to in clause (b) to such Court, where upon the provisions of that clause shall apply in the same manner as if such Court had passed the decree and the said notice had been sent to it in pursuance of the said clause.(2)In case the Registrar makes an order under clause (a) of sub-rule (1) or when a Court receives a notice under clause (b) or clause (c) of the said sub-rule, the Registrar or the Court shall, on the application of the decree-holder who has got the decree attached or his defaulter proceed to execute the attached decree and apply the net proceeds in satisfaction of the decree being executed by the Recovery Officer.(3)The holder of a decree sought to be executed by the attachment of another decree of the nature specified in sub rule (1) shall be deemed to be the representative of the holder of the attached decree and to be entitled to execute such attached decree in any manner lawful for the holder thereof.(4)The holder of a decree attached under this rule shall give the court or the Recovery Officer executing the decree such information and aid as may reasonably be required.(5)On the application of the holder of a decree sought to be executed by the attachment of another decree, the Recovery Officer shall give notice of such order to the judgment debtor bound by the decree attached, and no payment or adjustment of the attached decree made by the judgment debtor in contravention of such order after receipt of notice thereof, shall be recognised so long as the attachment remains in force.134. Attachment of debt, share and other property not in possession of defaulter.
(1)Where the movable property to be attached is-(a)a debt due to the defaulter in question;(b)a share in the capital of a corporation or a deposit invested therein, or(c)other movable property not in the possession of the defaulter except property deposited in or in the custody of any Civil Court, the attachment shall be made by a written order signed by the Recovery Officer prohibiting:-(i)in the case of the debt, the creditor from recovering the debt and the debtors from making payment thereof.(ii)in the case of the share or deposit, the person in whose name the share or the deposit may be standing from transferring the share or deposit or receiving any dividend or interest thereon.(iii)in the case of the other movable property except as aforesaid, the person in possession of it from giving it over to the defaulter.(2)A copy of such order shall be sent in the case of the debt to the debtor, in the case of the share or deposit, to the proper officer of the corporation and in the case of the other movable property, (except as aforesaid), to the person in possession of such property. As soon as the debt referred to in clause (a) of sub-rule (1) or the deposit referred to in clause (b) of that sub-rule matures, the Recovery Officer may direct the person concerned to pay the amount to him. Where the share is not withdrawable, the Recovery Officer shall arrange for its sale through a broker. Where the share is withdrawable, its value shall be paid to the Recovery Officer as soon as it becomes payable, in the case of the other movable property referred to in clause (c) of sub-rule (1), the person concerned shall place it in the hands of the Recovery Officer, as soon as it becomes deliverable to the defaulter.135. Procedure in attachment and sale of Immovable Property.
- In the attachment and sale or sale without attachment of immovable property, the following procedure shall be followed; -(a)The application submitted under rule 129 shall contain a description of the immovable property to be proceeded against, sufficient for its identification and in case such property can be identified by boundaries or numbers in record of settlement or survey, the specification of such boundaries or numbers in record of settlement or survey, the specification of such boundaries or numbers and the specification of the judgment debtor's share or interest in such property to the best of the belief of the decree-holder and so far as he has been able to ascertain it.(b)The demand notice issued by the Recovery Officer under sub-rule (5) of rule 129 shall contain the name of the judgment debtor, the amount due including the expenses, if any, and the time allowed for payment and in case of non-payment, the particulars of the properties to be attached and sold or to be sold without attachment as the case may be. After receiving the demand notice, the Recovery Officer shall serve or cause to be served a copy of the demand notice Upon the defaulter or upon some adult male/female member of his family at his usual place of residence, or upon his authorised agent, or if such personal service is not possible shall fix a copy thereof on some conspicuous part of last known residence or on some conspicuous part of the immovable property about to be attached and sold or sold without attachment, as the case may be:Provided that where the Recovery Officer is satisfied that judgment debtor with intent to defeat or delay the execution proceedings against him is about to dispose off the whole or any part of his property, the demand notice issued by the Recovery Officer under sub-rule (5) of rule 129 shall not allow any time to the defaulter for the payment of the amount due by him and the property of the defaulter shall be attached forthwith.(c)If the judgment debtor fails to pay the amount specified in the demand notice within the time allowed, the Recovery Officer shall proceed to attach and sell or sell without attachment, as the case may be the immovable property noted in the application for execution in the manner hereinafter specified.(d)In case the attachment is required before sale, the Recovery Officer shall, if practicable, cause a notice of attachment to be served on the judgment debtor personally. In case the personal service is not, practicable the notice shall be affixed in some conspicuous part of the judgment debtor last known residence, if any. The fact of attachment shall also be proclaimed by beat of drum or other customary mode at some place on or adjacent to such property and at such other place, or places as the Recovery Officer may consider necessary to give due publicity to the sale. The attachment notice shall set forth that unless the amount due with interest and expenses to be paid within the date therein mentioned, the property will be brought to sale. A copy of the notice shall be sent to the decree-holder. If the Recovery Officer so direct, the attachment may also be notified by public proclamation in a local newspaper.(e)Proclamation of sale shall be published by affixing a notice in the office of the Recovery Officer at least thirty days before the date fixed for the sale. Such proclamation shall state the decree-holder and the judgment debtor, the time and place of sale and also shall specify as fairly and accurately as possible:-(a)the property to be sold;(b)any encumbrance to which the property is liable;(c)the amount for the recovery of which the sale is ordered; and(d)every other matter which the Recovery Officer considers material for a purchaser to know in order to judge the nature and value of the property.(f)In case any immovable property is sold under these rules, the sale shall be subject to the prior encumbrances on the property, if any. The decree holder shall, when the amount for the realisation of which the sale is held, exceeds one hundred rupees furnish to the Recovery Officer within such time as may be fixed by him or by the Recovery Officer an encumbrance certified sought to be sold. The time for production of the encumbrance certificate may be extended at the discretion of the Recovery Officer or the Registrar. The sale shall be by public auction to the highest bidder, provided that it shall be open to the recovery officer to decline to accept the highest bid where the price offered appears to be unduly low or for other reasons and provided also that the Recovery officer may in his discretion adjourn the sale to a specified day and hour, recording his reasons for such adjournment. Where a sale is so adjourned for a longer period than seven days, afresh notice shall be issued unless the defaulter consents to waive it. The sale shall be held after the expiry of not less than thirty days calculated from the date on which notice of the proclamation was affixed in the office of the Registrar and the place of sale shall be the village where the property to be sold is situated or such adjoining prominent place of public resort as may be fixed by the Recovery Officer(g)A sum of money equal to twenty five percent of the price of the immovable property shall be deposited by the purchaser in the hands of the Recovery Officer at the time of the purchase, and in default of such deposit, the property shall forthwith be resold.(h)The remainder of the purchase money and the amount required for the general stamp for the sale certificate shall be paid within fifteen days from the date of sale.Provided that the time for payment of the cost of the stamp, may, for good and sufficient reasons, be extended at the discretion of the Recovery Officer up to thirty days from the date of sale.Provided that in calculating the amount to be paid under this clause, the purchaser may have the advantage of any set-off to which he may be entitled.(i)In default of payment within the period mentioned in clause (h), the deposit may, if the Recovery officer thinks fit, after defraying the expenses of the sale, be forfeited to the Government and the defaulting purchaser shall be forfeited off all claims to the property or any part of the sum for which it may subsequently be sold.(j)Every resale of immovable property in default of payment of the amounts mentioned in clause (h) within period allowed for such payment shall be made after the issue of fresh proclamation in the manner and for the period herein before specified for the sale.(k)In case a decree-holder purchases the property, the purchase money and the amount due on the decree shall be set off against one another, and the Recovery Officer shall enter satisfaction of the decree in whole or in part accordingly.(l)In case prior to the date fixed for sale, the judgment debtor or any person acting on his behalf or any person claiming an interest in the property sought to be sold tenders payment of the full amount due together with interest and other expenses incurred in bringing the property to sale, including the expenses of attachment, if any the Recovery Officer shall forthwith release the property after cancelling, where the property has been attached, the order of attachment.136. Application to set aside sale on deposit.
(1)In case immovable property is to be sold by the Recovery Officer, any person either owning such property or holding an interest therein by virtue of title acquired before such sale may apply to have the sale set aside on his depositing with the Recovery Officer,-(a)for payment to the purchaser, a sum equal to five per cent of the purchase money, and(b)for payment to the decree-holder, the amount of arrears specified in the proclamation of sale as that for the recovery of which the sale was ordered together with interest thereon and the expenses of attachment, if any, and sale and other cost due in respect of such amount less any amount which may since the date of such proclamation have been received by such decree-holder.(2)If such deposit, together with an application, is made within thirty days from the date of sale, the Recovery officer, shall pass an order setting aside the sale and shall repay to the purchaser the purchase money so far as it has been deposited, together with the five per cent deposited by the applicant;Provided that if more than one person have made deposit and application under this rule, the application of the first depositor to the Recovery Officer shall be accepted.137. Application to set aside sale on ground of irregularity or fraud.
(1)At any time within thirty days from the date of the sale of immovable property, the decree holder or any person entitled to share in a ratable distribution of the assets or where interests are effected by the sale, may apply to the Registrar to set aside the sale, on the ground of a material irregularity or mistake or fraud in publishing or conducting the sale;Provided that no sale shall be set aside on the ground aforesaid unless the Registrar is satisfied that the applicant has sustained substantial injury by reason of such irregularity, mistake or fraud.(2)If the application is allowed, the Registrar shall set aside the sale and may direct a fresh one.(3)On the expiration of thirty days from the date of sale, if no application to have the sale set aside is made under rule 136 sub-rule (1) or under this rule if such application has been made and rejected, Registrar shall make an order confirming the sale,:Provided that if the Registrar have reasons to believe that the sale ought to be set aside not withstanding that no such application has been made on grounds other than those alleged in any application which has been made and rejected. The Registrar may after recording his reasons in writing set aside the sale.(4)In case the sale of any immovable property is not so confirmed or is set aside, the deposit or the purchase money, as the case may be, shall be returned to the purchaser.(5)After the confirmation of any such sale, the Recovery Officer shall grant a certificate of sale bearing his seal and signature to the purchaser.(6)The certificate of sale state the property sold and the name of the purchaser and it shall be conclusive evidence of the fact of the purchase in all courts and tribunals, where it may be necessary to prove it and no proof of the seal or signature of the Recovery Officer shall be necessary unless the authority before whom it is produced shall have reason to doubt its genuineness.138. Delivery of Possession.
- In case any lawful purchaser of immovable property is resisted and prevented by any person other than a person not being the Judgment Debtor claiming in good faith to be in possession of the property on his own account, from obtaining possession of the immovable property purchased, any court of competent jurisdiction on application and production of the certificate of sale issued under sub-rule 5 of Rule137 of shall cause the proper process to be issued for the purpose of putting such purchaser in possession, in the same manner as if the immovable property purchased has been decreed to the purchaser by a decision of the court.139. Sale of immovable property to be proportionate to the amount due.
- The Recovery Officer may sell the whole or any portion of the immovable property of a defaulter in discharge of money due provided always that so far as may be practicable, no larger section or portion of the immovable property shall be sold that may be sufficient to discharge the amount due with interest, and expenses of attachment, if any; and sale.140. Private alienation of property after attachment shall be void.
- In case an attachment has been made under these rules, any private transfer or delivery of the property attached or of any interest therein and any payment to the Judgment Debtor of any debt, dividend or other moneys contrary to such attachment shall be void as against all claims enforceable under the attachment.Explanation.- For the purposes of this rule, claims enforceable under an attachment include claims for the ratable distribution of assets.141. Receipts for payment of amount due.
- Every person making a payment towards any money due for the recovery of which application has been made under these rule shall be entitled to a receipt for the amount signed by the Recovery Officer or other Officer empowered by the Registrar. Such receipt shall state the name of the person making the payment and the subject matter in respect of which the payment is made.142. Investigation of claims and objection to attachment of property.
(1)Where any claim is preferred to, or any objection is made to the attachment of any property attached under these rules on the ground that such property is not liable to such attachment, the Recovery Officer, shall investigate the claim or objection and dispose off it on merit.(2)In case the property to which the claim or objection relates has been advertised for sale, the Recovery Officer, may postpone the sale pending the investigation of the claim or objection.143. Determination of attachment.
- In case any property had been attached in execution of a decree, but by reason of the decree holders default, the Recovery Officer is unable to proceed further with the application for execution, the Recovery Officer shall either dismiss the application or for any sufficient reason adjourn the proceedings to a future date. Upon the dismissal of such application, the attachment shall cease.144. Attachment in execution of decree of Civil Court and ratable distribution of assets.
- In case assets are held by the Recovery Officer and before the receipts of such assets, demand notices in pursuance of applications for execution of decree against the same Judgment Debtor have been received from more than one decree-holder and the decreeholder have not obtained satisfaction, the assets after deducting the cost of realisation, shall be rateably distributed by the Recovery Officer among all such decree-holders in the manner provided in section 73 of the Code of Civil Procedure, 1908 (Central Act V of 1908).145. Mode of making attachment before judgment.
(1)Attachment of property prior to award for decree shall be made in the manner provided in the foregoing rules of this Chapter.(2)Attachment made under sub-rule (1) shall not affect the rights existing prior to the attachment of persons or parties to the proceedings in connection with which the attachment was made, nor bar any person holding a decree against the person whose property is attached from applying for the sale of property under attachment in execution of such decree.(3)In case property is under attachment by virtue of the provisions of this rule and a decree is subsequently passed against the person whose property is attached, it shall not be necessary to file an application for execution of such decree and to apply for reattachment of the property.146. Effect of attachment.
- In case an attachment has been made, any private transfer or delivery of the property attached or of any interest therein and any payment to the judgment debtor of any debt, dividend or other moneys contrary to such attachment, shall be void as against all claims enforceable under the attachment.Explanation. - For the purposes of this rule, claims enforceable under an attachment include claims for the ratable distribution of assets.147. Arrest and detention.
(1)A judgment debtor may be arrested in execution of a decree at any hour and on any day, and shall as soon as practicable, be brought before the Recovery Officer and his detention may be in the civil prison or in the Central Jail.Provided that for the purpose of making an arrest under this rule, no dwelling house shall be entered after sunset and before sunrise.Provided further that no outer door of a dwelling house shall be broken open unless such dwelling house is in the occupancy of the judgment debtor and he refuses or in any way prevents access thereto, but when the officer authorised to make the arrest has duly gained access to any dwelling house he may break open the door of any room in which he has reason to believe the judgment debtor to be found.Provided further more, that, if the room is in the actual occupancy of a women, who is not the judgment debtor and who according to the customs of the country does not appear in public the officer authorised to make the arrest shall give notice to her that she is at liberty to withdraw, and after allowing a reasonable time for her to withdraw, and giving her reasonable facility for withdrawing, may enter the room for the purpose of making the arrest.Provided further more, that where the decree in execution of which a judgment debtor is arrested, is a decree for the payment of money and the judgment debtor pays the amount of the decree and the costs of the arrest to the officer arresting him such officer shall at once release him.(2)The Government may, by notification in the Official Gazette, declare that any person or class of persons whose arrest might be attended with danger or inconvenience to the public shall not be liable to arrest in execution of a decree other wise than in accordance with such procedure as may be specified in this behalf.(3)In case a judgment-debtor is arrested in execution of a decree for the payment of money and brought before the Recovery Officer, he shall inform him that he may apply to be declared an insolvent and that he may be discharged if the judgment-debtor has not committed any act of bad faith regarding the subject of the application and if the judgment-debtor complied with the provisions of the law of insolvency for the time being in force.(4)In case a judgment-debtor expresses his intention to apply to be declared an insolvent and furnishes security to the satisfaction of the Recovery Officer that the judgment - debtor will within one month so apply, and that he will appear, when called upon, in any proceeding upon the application or upon the decree in execution of which he was arrested, the Recovery Officer, may release him from arrest, and if he fails so to apply and to appear, the Recovery officer may either direct the security to be realised or commit him to the civil prison in execution of the decree.148. Detention and release.
(1)The person detained in the civil prison in execution of a decree shall be so detained:-(a)where the decree is for the payment of a sum of money exceeding rupees Five lakhs for a period of six months, or(b)in any other case, for a maximum period of six weeks, provided that the person shall be released from such detention before the expiration of the said period of six months or six weeks, as the case may be on the following reasons:-(i)On the amount mentioned in the warrant for his detention being paid to the Recovery Officer;(ii)On the decree against him being otherwise fully satisfied;(iii)On the request of the person, on whose application he has been so detained and if the Recovery Officer is fully satisfied that the decree was satisfied; or(iv)On the omission of the person, on whose application he has been so detained, to pay subsistence allowance.Provided further that he shall not be released from such detention without the order of the Recovery Officer.(2)A judgment debtor released from detention under this rule shall not merely by reason of his release be discharged from his debt, but he shall be liable to be rearrested under the decree in execution of which he was detained in the civil prison.Part IV – General
149. Recovery of debt.
- Before issuing recovery certificate under section 108 of the Act, the Registrar shall ensure that the member is not disputing the amount of the arrears. If Registrar is not satisfied with the facts and claims made in application and finds that there exists a dispute which is subject matter of section 70 of the Act, the Registrar shall communicate his rejection of the application made by a society with reasons thereof within thirty days time.150. Procedure for recovery of sums due to Government.
- The provisions of rule 129 to rule 148 shall apply in regard to the recovery of any sum due to the Government from a co-operative society or from an officer, former officer, member or past or deceased member of a co-operative society in pursuance of a demand issued by the Registrar or by any authority competent to issue such demand including any costs awarded to the Government in proceedings under the Act as if the Government were a decree holder and the society or officer, former officer, member or past or deceased member of a co-operative society, as the case may be, was a defaulter, subject to the following modifications, namely:-(1)The Registrar may, on his own motion, take any steps, which he may deem suitable in the matter of such recovery in accordance with the provisions of these rules and without any applications having been made to him in that behalf under these rules;(2)It shall not be necessary to deposit any sum by way of costs as required by these rules;(3)It shall not be necessary for the Recovery Officer to give the decree holder previous notice;(4)It shall not be necessary to send a copy of the attachment notice to the decree-holder; and(5)It shall not be necessary to give notice of the proclamation of sale to the decree holder.151. Recovery Officer not to examine legality and correctness of decree and certificate.
- The Recovery officer shall not alter the decree or certificate nor entertain any objection as to validity or legality or correctness of the decree or the certificate under execution.Provided that a decree passed against a person who was dead at the time of passing the decree without bringing his legal representative on the record shall not be executed.Provided further that where terms of a decree are ambiguous it will be competent for the Recovery Officer to ascertain its precise terms first before issuing any process for execution.152. Questions relating to execution, discharge or satisfaction.
(1)All questions arising between the parties to the arbitration proceedings in which award was made or amount certified to be recovered as arrears of land revenue, and relating to execution, discharge, or satisfaction of the decision, award or order under execution shall be determined by the Recovery Officer, executing the decree, award, decision or order.(2)In case a question arises as to whether a person is, or is not the legal representative of a party, such question shall be decided by the Recovery Officer for purpose of execution, discharge or satisfaction of the decree, award, decisions or order under execution.153. Limitation for execution.
(1)A decree-holder shall have the right to execute the decree and for that purpose the decree-holder may make any number of applications. The Recovery Officer shall not refuse execution unless the application is barred by article 136 of the Indian Limitation Act, 1963 (Act no 36 of 1963).(2)Notwithstanding any thing contained in the bye-laws or these rules, if in the opinion of the Registrar any co-operative society is reluctant to take or does not take execution against judgment debtor due to false sympathy or other wise, the Registrar may, by an order in writing authorise any officer or the Financing Bank to call and to send the award or orders obtained by the cooperative society for execution. The Financing Bank thereupon shall take action for the execution of such decree as if it is a decree holder itself.154. Execution by society under liquidation.
(1)The liquidator shall take necessary action to get the decree in favour of a co-operative society in respect of which he has been appointed the liquidator, executed, in accordance with the provisions the rules.(2)Any order issued by the liquidator against any contributory shall be executed in the manner prescribed in rule 129 to rule 148 provided that the liquidator shall not be required to deposit the execution charges alongwith the application for execution.155. Assistance and information.
- A decree-holder applying to execute a decree shall give the Registrar and Recovery Officer such information, assistance and aid as may reasonably be required.Chapter XII
Appeal, review and revision
156. Procedure regarding appeal and revision.
(1)An appeal under sub-section (2) of section 112 or an application for revision under section 116 shall be either presented in person or sent by registered post to the appellate or the revision authority, as the case may be.(2)The appeal or the application for revision, as the case may be shall in the form of a memorandum and shall be accompanied by the original or certified copy of the order against which appeal or revision is made.(3)Every appeal or application for revision shall, -(a)specify the name and address of the appellant or the applicant and also the name and address of the respondents, as the case may be;(b)state by whom the order appealed from or summon is sought was made(c)set forth concisely and under distinct heads, the grounds of appeal or revision to the order together with a memorandum of evidence;(d)state precisely the relief claimed; and(e)give the date of the order appealed for or sought to be revised.(4)In case as appeal under sub-section (2) of section 112 is made after expiry of sixty days specified in sub-section (2) of the said section, it shall be accompanied by an application supported by an affidavit setting forth the facts the appellant relies to satisfy the appellate authority that he had sufficient cause for non-preferring the appeal within the said period of sixty days.(5)On receipt of the appeal or the application for revision, the appellate or revision authority shall as soon as possible examine it and ensure that -(a)The appellant or the applicant has the locus standi;(b)It is made within the prescribed time-limit; and(c)It conforms to all the provisions of the Act and these rules.(6)The appellate or revision authority may call upon the appellant or the applicant for revision, as the case may be, to rectify the defects, if any, or to furnish such additional information as may be necessary, within a period of fifteen days of the receipt of the notice to do so.(7)The revision authority may, before passing orders under section 116, obtain from any subordinate officer such further information in regard to the enquiry or the proceedings for the purpose of verifying the regularity of such proceedings or the correctness, legality or propriety of any decision passed or order made therein. The revision authority may also call for and obtain from the parties connected with such enquiry or proceedings such information as is necessary with reference to the examination of the records of enquiry or proceedings and the information obtained from the subordinate officer.(8)In the proceedings before the appellate or revision authority, the parties may take assistance of legal practitioners to represent the parties.(9)The appellate or revision authority, shall, on the basis of the enquiry conducted and with reference to the records examined, pass such order on the appeal or on the application for revision, as the case may be, as may seem just and reasonable.(10)Every order of the appellate or revising authority under sub-section (2) of section 112 or section 116, as the case may be, shall be in writing and shall be communicated to the appellant or applicant, and to such other parties as in the opinion of the such authority are likely to be affected by the decision or order and to the officer concerned against whose order the appeal or the application for revision was made.157. Application for review.
(1)Every application under sub-section (1) of section 115 shall be in the form of a memorandum setting forth concisely and under distinct heads the new and important facts which, after the exercise of due diligence, were not within the knowledge of the applicant or could not be produced by him when the order against whom review is preferred, was made or mistakes or errors apparent on the face of the record of other reasons for review. A memorandum of evidence shall accompany it.(2)The application shall be accompanied by the original or a certified copy of the order to which the application relates.(3)No application for review shall be entertained unless it is accompanied by such additional number of copies as there are parties to the original order.(4)The application shall, so far as it may be necessary, be disposed off by the Registrar or Government in such manner as may, be deemed fit, provided that no order prejudicial to any person shall be passed unless such person has been given an opportunity of making representation.(5)The orders passed by the Assistant. Registrar, Deputy Registrar, Joint Registrar/Additional Registrar shall be reviewed by the Deputy. Registrar, Joint Registrar/ Additional Registrar and Registrar respectively.Chapter -XIII Offences and penalties
Before granting sanction for prosecution under sub-section (2) of section 121 of the act the Registrar shall, conduct an inquiry by himself or through police or any other investigating agency which shall seek sanction for prosecution of the person/persons against whom action is being proposed under section 118.
The Registrar may grant prosecution sanction after receipt of report of the inquiry as aforesaid and examining and considering the same properly. The Registrar shall apply his mind sufficiently before prosecution sanction is granted by him. The Registrar shall give atleast three opportunities to the person concerned against whom prosecution sanction is being sought to present his case before him.Chapter -XIV Miscellaneous160. Address of co-operative society.
- Every co-operative society shall have an address registered with the Registrar and shall consist name of the co-operative society, registration number, name of the apartment, if any, complete functioning address with locality and PIN Code number. The co-operative society shall send to the Registrar, notice of every change of registered address within thirty days of such change and shall seek confirmation from the Registrar to the effect that the changed address has been taken on record and necessary changes have been made in the registration certificate by the competent authority.161. Forms of processes.
- The forms of various processes to be issued by any authority in exercise of powers under section 133 shall be those given in Schedule-IV and may be modified or altered by such authority as per exigency.162. Public documents.
(1)The following documents shall be treated as public documents.(a)The Registration Register;(b)The Registration certificate of a co-operative society.(c)The registered bye-laws of the co-operative society including registered amendments.(d)Any order cancelling the registration of a co-operative society;(e)Annual audited accounts of the co-operative society furnished to the Registrar;(f)Any decision of the Registrar or award of the Arbitrator.(g)Reports of inspection under section 62 and section 66.(2)Without prejudice to the provisions of section 123, 124, 128 and 131 of the Indian Evidence Act, 1872, all the public documents shall be open to inspection by any member of the public on payment of a fee of twenty five rupees on each occasion for any lawful purpose.163. Power to exempt from rules.
- The Government may, by general or special order, exempt any co-operative society or any class of societies from any of the provisions of these rules or may direct that such provisions shall apply to such co-operative society or class of co-operative societies with such modifications or conditions as may be specified in the order.164. Financing bank to render banking services.
(1)The financing bank shall render free of charge such banking services to the Registrar as the Registrar may require to carry out the purposes of the Act and these Rules.(2)Without prejudice to the generality of the foregoing sub-rule (1), the financing bank shall render the following services to the Registrar, namely:(a)Maintenance of "Audit Fee Recovery Fund" in which all receipts and payments on account of audit fee leviable under the rules shall be booked;(b)Maintenance of "Settlement and Execution Expenses Fee Fund" in which all receipts relating to the fees leviable under the rules for settlement of disputes and execution of decrees, and payment from the Fund shall be recorded;(c)Current account to be opened in the name of co-operative societies under liquidation to be operated upon by the liquidator;(d)Current account of the Recovery Officer for temporary credit of dues on account and payment to decree-holder;(e)Current account of the Registrar relating to surplus funds of co-operative society whose registration has been cancelled. This account shall be called 'Registrar Co-operative Societies Liquidation Account;(f)Registrar Co-operative Societies Suspense Account for keeping amount of unclaimed amounts from the assets of co-operative society under liquidation; and(g)Suspense Accounts of co-operative Societies under registration.(3)All the above funds shall be administered by the Registrar in accordance with the Regulations contained in Schedule- III.(4)The financing bank would have no claim over the amount standing to the credit of the above accounts and funds from time to time. The Registrar may, however, allow in his discretion some service charges.(5)All cheques deposited for being credited to various funds and accounts referred to above shall be cleared through the clearing house and proceeds thereof credited to various funds and accounts. Financing bank shall issue pass books separately for each fund and account and shall supply the information of the transactions as may be required by the Registrar.(6)The provisions of this rule shall apply to all funds held by the financing bank at the commencement of these rules relating to deposits held by it under the above heads.165. Right to Information.
(1)Any member or creditor seeking information under section 139 must have interest in the affairs of the co-operative society of any transaction relating to him.(2)The applicant shall make payment of fee at the rate of ten rupees per page per copy which shall be deposited in advance by cash or pay order.(3)The person who desires to obtain any information under the Act shall make request in writing accompanying prescribed fee to the Information officer, that is to say, secretary or president or treasurer, authorised by the Committee for this purpose.In case of co-operative societies where Government has shares and the Urban Cooperative Banks, the Information officer may be authorised by the committee.(4)The Information officer shall record the application in the register of Right to Information immediately, which shall be maintained by the Committee.(5)The Information officer shall, on receipt of a application as expeditiously as possible, and in any case within thirty days of the receipt of application, either provide information on payment of prescribed fee or reject the application on any of the following reasons namely:(a)Information which has been expressly forbidden to be published by any court of law or tribunal or the disclosure of which may constitute contempt of court;(b)Information, the disclosure of which would endanger the life or physical safety of any person or identify the source of information or assistance given in confidence for law enforcement or security purposes;(c)Information which relates to personal information the disclosure of which has no relationship to any public activity or interest or which would cause unwarranted invasion of the privacy of the individual; or(d)The information which is prior to five years except the permanent records as mentioned in schedule I of the Rules.(6)If the Information officer fails to disposed the application for information within specified period, it shall be deemed to have refused the request.(7)In case a decision is taken to provide the information on payment of any further fee, representing the cost of providing the information , the information officer shall send intimation to the person making request, giving the details of further fees representing the cost of providing information, requesting him to deposit the fees and intimation about time and date when the information will be provided.(8)In case the co-operative society has, without any reasonable cause, refused to receive the application for information or has not furnished information within the time specified under the Act or malafidely denied the request for information or knowingly given incorrect, incomplete information or obstructed in any manner in furnishing the information, the creditor or member, as the case may be, may file an appeal before the Registrar within 30 days from expiry of the period mentioned in sub-section (1) of section 139 of the Act. The Registrar may after affording reasonable opportunity to the co-operative society and the appellant, may either reject the appeal or direct the Information officer to furnish the information within the period specified in the order or such extended period as may be allowed by him. In case of default the Registrar may after affording reasonable opportunity to the co-operative society, impose a penalty of Rs. Two hundred fifty each day till the information is furnished so however the total amount of such penalty shall not exceed Rs. Ten thousand only. The penalty so imposed under this provision shall be recovered from the personal pocket of the Committee members or concerned Information officer, as arrears of land revenue. The amount so recovered shall be deposited in the Co-operative Education Fund.(9)The Committee shall maintain a record of requests received, information supplied and rejected or denied.Explanation - For the purpose of this rule, "Information" means any material in any form, including records, documents, memos, e-mails, opinions, advices, circulars, orders, log-books, contracts, reports , papers, samples, models, data material hold in any electronic form and as provided in the Right to Information Act 2005.166. Service rules.
- The Committee shall frame service rules for its employees with regard to service matters viz. recruitment rules of all categories of posts, terms and conditions of appointment, leave, promotion, avenues of each category, educational qualification, pay structure, retirement age, annual assessment report, conduct rules, disciplinary procedure for delinquent employees, advance admissible to employees, medical reimbursement facilities, benefit on death of an employee during service, leave travel concession, provident fund, Insurance of employees and other service matters keeping in view the law inforce.167. Penalty for violation of Rules.
- In addition to any action as may be taken under the Act, any violation of the rules by the co-operative society, its officers or members, shall be punishable with a maximum fine of rupees one thousand five hundred which may be imposed by an officer not below the rank of Joint Registrar, after giving an opportunity of hearing to the persons or the co-operative society concerned.168. Official duty.
- In case an employee of the Government has been assigned any duty or work under the Act, the same shall be deemed to be an official work and the remuneration or honorarium or fee paid to him for the purpose shall be deemed to be fixed and paid by the Government.169. Removal of Doubt.
- If any doubt arises in the interpretation of any of the provisions of these rules, the matter shall be referred to the Government or such other officer as may be specified by the Government by a general or special order in this behalf, and the Government or such other officer may, make order, not inconsistent with the provisions of the Act and these rules, for the purpose of removing the doubt.170. Repeal and savings.
- On the day in which these rules comes into force, the Delhi Cooperative Societies Rules, 1973 shall stand repealed :Provided that any action taken, order issued, bye-laws made under the provisions of the Delhi co-operative societies rules, 1973 shall, in so far as it is not in-consistent with the provisions of these-rules, be deemed to have been taken, issued or made under the provisions of these rules.
I
(see rule 43)Preservation and Destruction of Accounts Book and RegistersA. Record To Be Retained Permanently2. Proceeding Registers/Minute Books;
3. Registration File containing Registration Certificate/ Registration Bye laws/Copy of Act & Rules;
4. Service Books of Staff;
7. Share Allotment Register/Share Register;
8. Ledger for Fixed Deposits/Saving Deposit;
9. Ledger for Provident Fund;
10. Stock Register of Furniture-fixture & Office Equipment and Property Register;
11. Register for Issuing Cheque Book;
12. Register for Specimen Signature of Depositors & their Nominees;
13. List of Records Destroyed from time to time.
B. Record to be Retained for Ten Years5. Stock Registers for Stationery Items;
7. Receipt & Dispatch Register.
C. Record To Be Retained For Six Years1. Register of disputed Cases;
2. Register of Court fees;
3. Ledger for Suspense/Temporary Deposits;
4. Register of Collections of Bills of Contingent;
6. Notice Book of Directors meeting;
9. Receipt Books (containing counterfoils);
10. Vouchers.
D. Record To Be Retained For Three Years2. Returns and Statements;
3. Service Book of Officers and staff after outing service;
4. Register of Inspection of affiliated societies;
5. Register of Rectification Reports.
E. Record To Be Retained For Two Years1. Casual Leave Register;
3. Register of Payment of travelling allowance;
4. Register of noting dates of withdrawal of deposits.
Note: - Provided that co-operative banks shall be governed by the co-operative banks (Period of preservation of record) Rules 1985, as laid down in the Banking Regulation Act, 1949.
II
Procedure for the Conduct of Election of the Committee(See rule 53)1. (i) The Committee or Board of a co-operative society shall meet atleast sixty clear days in advance of the date of expiration of its term and by resolution determine the date, time and place for convening a general body meeting for conduct of election of its successor Committee.
(ii)The Committee or Board of co-operative Bank, federal cooperative society or such co-operative housing society who has been allotted land and draw of lots has not been conducted in accordance with the provisions of section 77 and such housing societies as is awaiting allotment of land, shall submit a copy of such 'Resolution' to the Registrar, alongwith a request for appointment of Returning Officer for conducting the 'Election' of the Committee by Registered Post or through personal delivery under acknowledgement.These provisions shall also apply, mutatis mutandis to such co-operative society as are under the charge of administrator appointed under section 37. After receipt of the resolution, the Registrar shall communicate to the co-operative society, the name of the Returning Officer appointed under section 35 of the Act and also the remuneration to be paid to him by the co-operative society.(iii)The committee or Board of a cooperative society other than mentioned in clause(ii)shall appoint Returning officer who shall not be a member and employee of such society. The Returning Officer should be a man of integrity, good social repute and competent to conduct elections in a fair manner.(iv)If the co-operative society has not got conducted audit or annual general body meeting as per provisions of the Act, the Returning Officer shall seek prior permission of Registrar before initiating the process of elections.(v)In case of request of one sixth members of the society and in case of dispute in a society, the Registrar may appoint the returning officer to conduct election after giving opportunity of being heard to the committee of such society.(vi)The Registrar shall appoint returning officers to conduct election of committee of a co-operative society after seeking approval of the Government for the same in each case.2. The notice of the general body meeting shall be sent to the members by any of the following modes, namely:-
(b)by post under certificate of posting;(c)by circulation among the members; or(d)by speed post or Courier Services, duly registered with competent authority.Notice of the general body meeting shall also be affixed on the notice board of the cooperative society and branches of the co-operative society, if any, as well as on the notice board of Returning Officer. The notice shall contain information, regarding:-(i)the number of vacancies to be filled by election including two seats for woman candidates and representatives of scheduled caste and other backward classes as per the Act, Rules and bye laws of the co-operative society;(ii)any area of constituency that is specified in the bye-laws from which the members are to be elected.(iii)the qualifications, if any, specified in the bye-laws for eligibility for membership of the committee.(iv)the date on which, the place at which and the hours between which nomination papers shall be filed by the members, such date being not less than seven clear days before the date fixed for elections or if that day happens to be public holiday the next succeeding day which is not a public holiday.Explanation. - The term "public holiday" means any day which is a public holiday under section 25 of the Negotiable Instruments Act, 1881 (Central Act XXVI of 1881) or any day which has been notified by the Lt. Governor to be a public holiday for Offices under the Government.(v)the date and the hour for scrutinization of the nomination papers, and(vi)the date, place, hours of polling.3. The Committee shall prepare a list of members as it stood on thirty days before the date fixed for the inviting nomination, and publish copies of the said list by affixing them upon the Notice Board at the Head Office of the co-operative society and in its branches, if any, not less than ten days prior to the date fixed for inviting nomination. The list shall specify the membership number and the name of the member, the name of the father or husband, as the case may be, and the address of each member. In case of federal co-operative societies or financing institution, in which other cooperative societies are member, Returning officer shall invite nominations of authorized representatives along with resolution of the Committee and specimen signature of authorized representative as well as photo duly attested by the president or secretary or managing Director of the cooperative society giving fifteen days time to them. If any co-operative society has not responded to the notice of the returning officer upto the prescribed date and time, the said primary society shall not be eligible to participate in the election to be conducted thereafter. A list of such authorized representative shall be prepared and displayed by the returning officer fifteen days prior to the date of inviting nomination. It shall be the duty of the Board of Directors in office, or the Administrator, as the case may be, to bring upto- date the register of members and such other registers, as the returning officer may require, and hand over such records, register or registers, to the returning officer thirty days prior to the date fixed for the general body meeting for the purpose of election. A copy of the list shall be supplied by the co-operative society or returning officer including federal society/financial bank to any member on payment of such fee as specified:
Provided that defaulters list shall be prepared thirty days before the date of the election and displayed at the notice board of the co-operative society and a copy shall be sent to the Registrar in duplicate, one for record and the other for display on the notice board in the office of the Registrar. Defaulters shall be allowed to clear their dues before the date of filling nomination only and in case of Federal/Financing society before the date of submission of delegates' name.4. The nomination of candidate for election shall be made in Form A in case of federal cooperative society or in Form - B in case of other co-operative society which, shall be supplied by the Returning Officer to any member, free of cost. (Form A and Form B are annexed with this schedule).
The proposer and seconder member shall not be a defaulter. The candidate shall make a security deposit of five thousand rupees for the post of President or Vice-President and as well as for Managing Committee members or Board of Directors in case of Cooperative Banks, Financing Institution(s) and federations. In case of other co-operative societies, the candidate will deposit one thousand rupees as security either in cash or bank draft or pay order alongwith nomination papers. If a candidate fails to get less than one sixth of the votes polled, the security deposit shall be forfeited and such candidate shall be disqualified for contesting the election in that co-operative society for a period of two terms of committee. No member shall be eligible to contest election on two seats simultaneously. In case a member nominated for two seats, the member shall intimate his final choice to contest in one seat on the date of withdrawal, failing which his both nomination paper shall be deemed to have been cancelled.Every nomination paper shall be presented in person or sent by registered post acknowledgement due, by the candidate himself or by his proposer or seconder to the Returning officer of the society or to any other officer duly authorised in this behalf by the Returning officer so as to reach him before the date and hour specified in item (iv) of the notice referred to in Clause (2). The person who receives the nomination paper shall enter on the nomination paper its serial number and certify the date and hour at which the nomination is received by him and shall immediately give a written acknowledgement for the receipt of the nomination paper which shall bear the seal of the society/Returning Officer. Any nomination paper which is not delivered or received on or before the date and time fixed for its receipt shall be rejected.5. No member shall be nominated as a candidate for election to the committee, if he:
(i)is ineligible to vote;(ii)does not possess the necessary qualification specified in the bye-laws. of the co-operative society for election as a member of the Committee/Board of Directors, or(iii)is disqualified to be a member of the Committee/Board of Directors under the provisions of the Act or under these Rules.6. (i) On the day following the date fixed for the receipt of nomination papers, the Returning officer shall take up the scrutiny of the nomination papers.
(ii)The Returning officer shall examine the nomination papers and decide objections, which may be made by any person in respect of any nomination and may, either on such objection, or on its own motion and after such summary inquiry, if any, as the Returning Officer thinks necessary, reject any nomination:Provided that the nomination of a candidate shall not be rejected merely on the grounds of an incorrect description of his name or the name of his proposer or seconder, or any other particulars relating to the candidate or his proposer or seconder, as entered in the list of members referred to in Clause (3), if the identity of the candidate, proposer or seconder, as the case may be, is established beyond reasonable doubt.(iii)The Returning officer shall give all reasonable facilities to the contesting candidates or their proposers or seconders, as the case may be to examine all the nomination papers and to satisfy themselves that the inclusion of the name of the contesting candidate is valid.(iv)The Returning officer shall endorse on each nomination paper his decision accepting or rejecting the same as the case may be, and if the nomination paper is VI rejected, he shall record in writing a brief statement of its reason for such rejection.(v)The Returning officer shall not allow any adjournment of the proceedings except when such proceedings are interrupted or obstructed by riot or affray or by causes beyond its control.7. The list of valid nominations as decided by the Returning officer with names in the English Alphabetical order and addresses of the candidates as given in the nomination papers will be displayed/published on the same day on which the scrutiny of the nomination papers is completed.
8. Any member may withdraw his candidature by notice in writing signed by him and delivered in person or through the proposer or seconder, at any time after the presentation of his nomination paper but before 5.00 p.m. on the day following the day on which the valid nominations are published, to the Returning officer of the co-operative society or any other officer authorized by him. A notice of withdrawal of candidature once given shall be irrevocable.
9. If for any area of constituency for which election is to be held, the number of candidates whose nomination papers have been declared valid, does not exceed the number of candidates to be elected for that area of constituency, the Returning officer shall, on the day fixed for holding the general meeting, announce the names of all such candidates whose nomination are valid in the general meeting and declare them to have been duly elected to the Committee/Board of Directors. If the number of candidates whose nominations are valid exceeds the number to be elected for any area or constituency, the Returning officer shall arrange for conducting a poll on the date fixed for purpose. The Returning officer may appoint one or more polling officers as may be necessary for conducting the poll. Ballot paper to be used shall be as prescribed in Form- C annexed to this Schedule.
10. The committee shall provide the Returning officer with ballot-boxes, ballot papers, copy of the list of members referred to in clause (3) and such other articles as may be necessary for the conduct of elections. The ballot box shall be so constructed that ballotpapers can be inserted therein but cannot be taken out there-from without the box being unlocked.
11. A candidate contesting the election may, by a letter to the Returning officer, appoint an agent to represent him both where polling is held to identify the voters and to watch the recording of votes. Such letter shall contain the consent in writing of the agent concerned in Form-D annexed to this Schedule.
12. Canvassing of votes by any person at the place where elections are to be conducted shall be prohibited.
13. Immediately before the commencement of the poll, the Returning Office shall show the empty ballot box to such persons as may be present at the time and shall then lock it up and affix his seal. The candidate or his agent may also affix his own seal, if he so desires.
14. Every member who desires to exercise his right to vote shall be supplied with a ballot paper containing the names of contesting candidates arranged in the English alphabetical order, either printed, type-written or cyclostyled, according to convenience, on the Ballot paper. The ballot paper shall also bear the seal of the society and also the initials of the Returning Officer, and further contain a column, for the voter to inscribe a mark (x) against the names of persons to whom he wants to vote. VII
15. Each polling station and where there is more than one polling booth at a station, each such booth shall contain a separate compartment in which the members can record their votes in secrecy.
16. No ballot paper shall be issued to a member unless the polling officer is satisfied that the member concerned is the; same person as noted in the list furnished to him. On receipt of such ballot paper, the member shall proceed to the polling compartment set apart for the purpose and indicate the person or persons in whose favour he exercises his vote by inscribing a mark (x) against the name of the candidate or candidates, as the case may be, and put the ballot paper in the ballot-box kept for the purpose with utmost secrecy. If owing to blindness or other physical infirmity or illiteracy, a member is unable to inscribe the mark on the ballot paper, the polling officer and where no such polling officer is appointed, the Returning officer shall ascertain from him the candidate or candidates in whose favour he desires to vote, inscribe the make (x) on his behalf and put the ballotpaper in the ballot-box.
17. If at any stage of the polling, the proceedings are interrupted or obstructed by any riot or affray or if at such elections, it is not possible to take the poll for any sufficient cause, the Returning officer shall have power to stop the polling recording his reasons for such an action in the minute book of the co-operative society.
18. No voter shall be admitted after the hours fixed for the poll but a voter, who enters the premises where ballot papers are being issued before the close of the polling hours shall be issued the ballot paper and allowed to vote.
19. The counting of votes shall take place immediately after close of the poll. If this is not possible, the ballot box shall be sealed with the seal of the returning officer, and the contesting candidates or their agents, if they so desire, and deposited with the society for safe custody, the Returning officer shall then announce the next day of counting. Votes shall be counted by or under the supervision of the Returning officer. Each candidate and his authorised agent shall have a right to be present at the time of counting. But the absence of any candidate or his agent at the time of counting shall not vitiate counting announcement of results by the Returning officer. The number of votes secured by each candidate and the result of the elections shall be announced by the Returning officer as soon as counting is over.
The result of elections shall also be recorded in the minute book of the society and attested by the Returning officer and shall also be notified immediately on the notice board of the society.In case of equality of votes, the Returning officer shall declare the election result by tossing a coin.20. A ballot paper shall be rejected by the returning officer, if,-
(i)it bears any mark by which member who voted can be identified;(ii)it does not bear the seal of the co-operative society or the initials of the Returning officer;(iii)the mark indicating the vote thereon is placed in such a manner as to make it doubtful to which candidate the vote has been cast; or(iv)Is so damaged or mutilated that its identity as a genuine Ballot Paper cannot be established.21. After result of election has been announced, the result of the election and a report there on shall be communicated to the Registrar by the returning officer with in three days after the declaration of result.
22. After declaration of the result of election, the Returning officer shall hand over the ballot papers and records relating to the election of the members of the board of directors and the officer bearers to the Secretary/Chief Executive Officer /Manager of the co-operative Society in a sealed cover. These shall safely, be preserved by the Secretary/Chief Executive Officer/Manager of the co-operative society for a period of six months from the date of election or till such time a dispute regarding elections, if any, filed is disposed off, whichever is later, and shall thereafter be destroyed by the society and a copy of the handing over and taking over of record of elections shall be sent to Registrar by the Returning Officer alongwith his report.
II
(see rule - 53)Form A[Clause (4) Schedule -II](For Federal Co-operative Societies only)To,The Returning Officer,..................Co-operative Federation Ltd.Delhi/New DelhiDear Sir,I, .................. a member of .................. Co-operative Society Ltd. being a member of your Federation do hereby propose the name of Shri......... who is a representative of .................. Co-operative Society Ltd. which is a member of your Federation, for the post of President/Vice-President/Committee Member (Director) of the Committee (Board of Directors) of your Federation for the election to be held on ..................I am an authorized representative of .................. Co-operative Society Ltd., Vide resolution No. ..................dated .................. (copy enclosed).
| |
Yours faithfully, |
| |
Name and Signature ......... |
| |
Of the Proposer ............ |
| |
Representative of ........... |
| |
Cooperative Society Ltd. ............. |
| |
Membership No. of Federation/ Bank |
I .................. S/o Shri .................. and member of .................. Co-operative Society Ltd. which is a member of the above noted Federation, do hereby second the above proposal. A copy of the Resolution No. .................. dated .................. giving me authority to represent .................. Co-operative Society Ltd. is in enclosed.Name and Signature of the Second ........................A representative of ..................Co-operative Society Ltd. ..................Membership No. of Federation / BankDeclaration by the CandidateI, .................. S/o .................. Member No. ...................... of.................. Co-operative Society Ltd. hereby agree to my nomination for the election as President/Vice President/Committee Member (Director) of Co-operative Federation Ltd., I am an authorized representative of Co-operative Society Ltd., vide resolution No. ...................... dated ...................... (copy enclosed).I further declare that:1. I am not an employee of the said Federation.
2. I have not incurred any of the disqualification for election of the Managing Committee/Board of Directors of the said Federation under the provisions of the Delhi Co-operative Societies Act, 2003 and the Delhi Co-operative Societies Rules, 2007 and the Bye-Laws of the Society.
3. I possess the necessary qualifications specified in the By-laws of the Federation for election as President/Vice President/Member of the Managing Committee (Director).
| |
Name and Signature ......... |
| |
Of the Candidate ............ |
| |
A Representative of ........... |
| |
Cooperative Society Ltd. ............. |
| |
Membership No. of Federation/ Bank |
(For Office Use Only)Received this nomination form at ........... a.m./p.m.on ........... alongwith copies of their resolutions.Signature of the receiving officer .......SealAcknowledgementReceived the nomination form of Shri..................... Presented by Shri............ Candidate/proposed candidate/seconder for election to the Managing Committee/Board of Signature of the Receiving officer.Seal
II
Form B[Clause (4) Schedule - II](For Primary Co-Operative Societies)To,The Returning Officer,.......... Co-operative Society Ltd.,Delhi/New Delhi.Dear Sir,I, ........... S/o of Shri ........... Member of ........... Cooperative Society Ltd., with membership No. ........... hereby propose the name of Shri ............................. S/o Shri ........... and a member of the cooperative society. ........... Membership No ........... as a candidate for the post of President/Vice- President/Member of the Committee of the said society for the election to be held on ..............................Name and Signature ...........Of the Proposer ..................Membership No. .......I, ............................. S/o Shri ............................. Membership No............ of Co-operative Society Ltd. hereby second the above proposal.Name and Signature ..................Of the Seconder .................Membership No. .....................Declaration By The CandidateI,....................................... S/o Shri.................................... Membership No..................................................... hereby agree to my nomination for.............................................................. election as President/Vice-President/Member of the Managing Committee of the ................................................... Co-operative Society Ltd.I further declare that:-1. I am not an employee of the said society.
2. My age on ..........is...........years.......... months.
3. I am eligible to vote.
4. I do not incur any of the disqualifications for election of the Managing Committee of the said society under the provision of the Delhi Co-operative Societies Act 2003 and Rules 2007 and registered Bye-laws of the Society.
5. I possess the necessary qualifications specified in the Bye-laws of the Society for election as President /Vice-President/Member of the Committee. .
| |
Name and Signature ......... |
| |
Of the Candidate ............ |
| |
Membership No. ................. |
(For Office Use Only)Received this nomination from at .......................... a.m./p.m. on .............Signature of the Receiving Officer..............SealAcknowledgementReceived the nomination from of Shri .......................... presented by Shri .............candidate/proposer/seconder for election at .......................... a.m./p.m. on .............Signature of the Receiving Officer..................Seal
II
Form C(See paragraph 9)Ballot paper for Election of a Cooperative Society whose elections are to be conducted under Schedule-II appended to Rule-53 of Delhi Co-operative Societies Rules 2007.The ............... Cooperative Society/Federation/Bank Ltd.................................................. (Address) (Counterfoil)Ballot paper for the Post of.........Date of Election...................SI. No................ Membership No.................................................................................................................................... Ballot PaperPlease mark 'W' against one of the candidate
| Sl. No. |
Name of the Candidate |
Membership No. |
Mark for casting vote |
| |
|
|
|
II
Form D(See paragraph 11 of the Schedule)I,...........s/o or w/o.......................................................................member of ...................(name of the society) contesting for election of members of board of directors/office bearers do hereby nominate the following person as my election agent/ counting agent in the election ..................(name of the society) to be held on ............. ............(Specify the date).Name and Signature of the candidateI,..............................s/o or w/o....................address............................., am willing to be the election agent/counting agent.Name and Signature of the Agent
III
[See sub-rule (3) of rule 164]Regulations regarding the Recovery and Deposits of fees of various services to be rendered by the Registrar to the Co-operative Societies and their members.1. Short Title and Application. - (1) These regulations may be called The Delhi Co-operative Societies Fees Recovery and Deposits Regulations, 2007.
(2)These regulations shall apply to all co-operative societies registered or deemed to be registered under the Delhi Co-operative Societies Act, 2003 (Delhi Act 3 of 2004) and the members, past members, heirs, legal representatives, nominees of the deceased members, agents and servants of the co-operative society, and the staff paid out of the fund.2. Definition. - Words and expressions defined in the Act and Rules and used in these Regulations shall have the meaning assigned to them.
3. Creation of "Settlement and Execution Expense Fund. - The Registrar shall create a Fund titled "Settlement and Execution Expenses Fund" (here-in after called the Fund) which shall be managed and controlled by a committee of following members: -
| 1 |
Registrar Cooperative Societies, GNCTD : |
Chairman; |
| 2 |
General Manager, Delhi Cooperative Housing FinanceCorporation:
|
Member; |
| 3 |
Joint Registrar /Additional Registrar : |
Member; |
| 4 |
General Manager, Delhi Consumers Cooperative Wholesale StoresLimited :
|
Member; |
| 5 |
Deputy Development Commissioner, GNCTD : |
Member; |
| 6 |
General Manager, Delhi State Cooperative Bank : |
Member; |
| 7 |
Deputy Registrar Cooperative Societies (Recovery), GNCTD : |
Member; |
| 8 |
Account Officer, Office of Registrar Cooperative Societies,GNCTD :
|
Member; and |
| 9 |
Recovery Officer, Office of Registrar Cooperative Societies,GNCTD:
|
Member |
4. Contribution to the Fund. - All fees realisable under the rules on reference of disputes to the Registrar under section 70 and proceedings under section 104 and section 105 shall be credited to this fund and all expenditure on the pay and allowances of bailiffs, process servers and other staff required to man the execution agency and payment of fees to arbitrators and other contingent expenditure relating to reference of disputes under section 70 proceedings under section 104 and section 105 shall be defrayed out of the Fund. The expenditure on transportation charges for the defaulters to be sent to jail their diet money, purchase of office stationary, office equipments, furniture, construction and repairs of office premises, vehicles to be purchased or hired or repaired, payment of pending honorarium or remuneration of an Administrator, Liquidator and Inquiry Officer where co-operative society is unable to make the payment to them, Training Programme, conveyance charges of the staff, cash handling allowance, Overtime Allowance, honorarium payment of telephone and mobile phones of Recovery officers and employees and any other expenditure required for the purpose of recoveries shall be incurred out of this fund after complying with the codal formalities where ever necessary and other Rules. In addition to above on the recommendation of the committee, expenditure shall be incurred out of the Fund for any other purpose after taking approval of the Government.
5. Staff paid out of Fund. - (1) The Registrar may appoint any number of bailiffs and other categories of staff required to maintain an efficient agency of recovery of dues of co-operative societies and its members, past members their agents and servants. Registrar will be competent to prescribe their qualifications, conditions of service, the target of recovery of dues of co-operative societies and its members, past members, their agents and servants. The Registrar shall be the appointing and disciplinary authority for such staff. When the disciplinary authority is the Registrar himself, the appeal shall lie to Secretary (co-operation) of the Government. No Civil or other Court shall have any jurisdiction in such dispute relating service matters in respect of these categories of employees.
(2)The service of staff paid out of the Fund and under the Registrar shall not be the Government service. However, any person appointed and paid out of this fund shall be deemed to be a public servant within the meaning of section 21 of the Indian Penal Code.(3)Any person appointed and paid out of this Fund shall have to enter into an agreement on non-judicial stamp payable by him which shall be his contract of service.(4)The officials engaged in recovery work shall be given an yearly cash incentive upto their one months full salary if they achieve targets of recoveries up to the satisfaction of Secretary (co-operation) out of the Settlement and Execution Expenses Fund.6. Operation of Fund. - (1) The Fund shall be kept in the State Bank of India. All payments from this Fund shall be made by cheques, which may be signed by any officer who may be authorised by the Registrar.
(2)Payment into the fund can be made by any body who desires to make the payment. The said bank shall accept the deposits from any person and credit the same to this Fund.(3)The bank shall supply to the Registrar or any officer authorised by him the monthly details of all deposits into and payments from this Fund and the balance standing at the end of each month.(4)The committee shall fix an amount and authorise Recovery Officer for incurring expenditure on day-to-day expenses. All the expenditure shall be placed before the committee in its next meeting. The attendance of four members shall constitute the quorum in a meeting of the committee.7. Maintenance of other Accounts by the Bank. - The State Bank of India shall maintain any other account as may be directed by the Registrar in connection with securing the purposes of the Act and the Rules. The Registrar shall operate these accounts or any other officer authorised by him.
8. Creation of Audit Fee Fund. - (1) The Registrar shall create fund called the "Audit Fee Fund" which shall be administered by the Asstt. Registrar (Audit).
(2)All the co-operative societies shall deposit Audit Fee in this fund as may be assessed against them from time to time.(3)The bank shall submit the statement every month to the Asst. Registrar (Audit) in the following form so as to reach him by fifth of every month following the month to which the statement relates:- Date of Deposit - Name of Society-Amount Deposited.(4)On receipt of the above statement, the Registrar shall record the payments in relevant accounts of the society.(5)The amount payable to the auditor on the basis of terms and conditions fixed, by the Registrar under sub rule (1) of rule 79 shall be paid to them from the fund by a crossed cheque drawn by him or by any other officer authorised by him on receipt of their audit report and accepted by the Registrar. The amount payable to the departmental auditors shall be deposited with the Cashier of the Registrar office for deposit in the Government account. The amount payable to other auditors shall be paid to them directly by a crossed cheque.
IV
(See rule 161)Various Forms of ProcessesForm A Summon in arbitration proceedings to the defendant to answer claim.Form B Summon to legal representative to be added when defendant dies during pendency of arbitration proceedings.Form C Summons for attendance/production of record in any enquiry/inspection/arbitration/liquidation.Form D Proclamation requiring attendance/production of records.Form E Warrant of attachment of property.Form F Warrant of arrest.Form G Warrant of Committal to Civil Imprisonment.Form H Order of release form Civil Imprisonment.Form ASummons for Disposal of claim under section 70 of the ActArbitration Case No.............
| Claimant |
Versus |
Defendant |
To,Whereas a dispute under section 70 of the Delhi Co-operative Societies Act, 2003 (Delhi Act 3 of 2004) has been referred against you for ...............................a copy of which is enclosed. You are hereby summoned to appear before me (Designation of the officer) in room No.............................. on........................ (date) at ......................................... (Time) to answer all material questions relating to the dispute. You may be accompanied by a person able to answer all such question. As the date fixed for your appearance is appointed for the final disposal of the dispute you must be prepared to produce on that day with all the witnesses upon whose evidence and all the documents upon which you intend to rely in support of your defence.Take notice that, in default of your appearance on the day before mentioned the matter will be heard and determined in your absence.Given under my hand and seal this............................ day of..........................20.............Signature(Seal of Office)Form BSummon to legal representative of a deceased defendantArbitration case No...............
| Claimant |
Versus |
Defendant |
To,Whereas the claimant referred a dispute for decision under section 70 of the Delhi Co-operative Societies Act, 2003, (Delhi Act 3 of 2004) against the defendant and whereas the claimant has referred to me that while the dispute is pending, the defended has since deceased and made an application alleging that you are the legal representative of the said deceased and desiring that you be made the defendant in his place.You are hereby summoned to attend the proceedings pending before me on ............ (date) at ........... (time) at ....................... (Place) to defend the said proceedings and in default of your appearance, the said dispute will be heard and determined in your absence.Given under my hand and seal this ............ day of ........... 20........................Signature(Seal of Office)Form CSummon to witnessIn the matter of Inquiry under section 62 or Inspection under section 61/ Inspection under section 63 Arbitration proceeding under section 70/Liquidatioin proceedings under section 95 of the Delhi Co-operative Societies Act., 2003 (Delhi Act 3 of 2004), in (names of the societies/names of parties).To,Where as your attendance is required in the Enquiry/Inspection/Liquidation/Arbitration proceedings pending before me.Now in exercise of my powers under section 133 of the Delhi Co-operative Societies Act, 2003 (Delhi Act 3 of 2004), you are hereby required personally to appear before me on the (date) at ............ (time) at ............. (place) and to bring with you record and documents mentioned in the annexed list. If you fail to comply with this order without lawful excuse, you will be subject to consequences of non-attendance laid down in Section 32 and rule 12 of order XVI of the Code of Civil Procedure 1908.Given under my hand and seal this ........................ day of ............. 20......................Signature(Seal of Office)Form DProclamation Requiring AttendanceWhereas an Enquiry under section 62/ Inspection under section, 61 or section 63/Arbitration under section 70/Liquidation under section 95 of the Delhi Co-operative Societies Act, 2003 (Delhi Act 3 of 2004) is pendingAnd whereas it has been made to appear before me that the summon issued to Shri .................................. to appear before me and to produce documents could not be served upon him in the manner prescribed by law, and whereas it appears that the evidence and record/documents required of him are material and he absconds and keeps out of way for purposes of evading the service of the summons, this proclamation is issued requiring the attendance and production of record before me on ........... (date) at ............. (time) at ..............................................(place) and from day to day until he shall have to depart and if the aforesaid person fails to attend or attends but fails to produce the required record n the date and hour aforesaid, he will be dealt with according to law.Given under my hand and seal this ............................................ day of ............................................ 20.......................Signature(Seal of Office)Form EWarrant of attachment of witness(Order 16 rule 10 Code of Civil Procedure, 1908)In the matter ofTo,The Bailiff..........................Whereas Shri............................has not, after the expiration of the period limited in the proclamation issued for his attendance/production of record, appeared/produced record before me, you are hereby directed to hold under attachment the property belonging to the said Shri................................to the value of.............................. and to submit a return accompanied with an inventory thereof within .................................days.Given under my hand and seal this.....................day of....................20.................................Signature(Seal of Office)Form FWarrant of Committal(Under Order 16 rule 10 of Code of Civil Procedure, 1908)In the matter of Enquiry under section 62/Inspection under section 61 or section 63/Arbitration under section 70/Liquidation under the section 95 of the Delhi Co-operative Societies Act, 2003 (Delhi Act 3 of 2004)Whereas Shri................................ has been duly served with a Summons but failed to attend or attended but failed to produce the record/absconds and keeps out of the way for purpose of avoiding service of the Summons.You are hereby ordered to arrest and bring the said Shri.......................................before me.You are further ordered to return this warrant on or before the....................day of................20................................. with an endorsement certifying the day on and the manner in which it has been executed or the reasons why it has not been executed.Given under my hand and deal this.......................day of......................20.................................Signature(Seal of Office)ToForm GWarrant of Committal(Under Order 16 of Code of Civil Procedure ,1908)In the matter of Enquiry under section 62/Inspection under section 61 or section 63/Arbitration under section 70/liquidation under section 95 of the Delhi Co-operative Societies Act, 2003 (Delhi Act 3 of 2004)To,The Officer-in-Charge of Jail at..................Whereas Shri ................................whose attendance for evidence /production of record which is material in the proceedings pending before me, has been arrested and brought before me in custody and whereas said Shri................. failed to produce documents and his evidence cannot be taken; and whereas said Shri.................................. has been called upon to give security to my satisfaction for his appearance/production of record/documents on.................. day of............................................. 20................................. which he has failed to do:This is to require you to receive the said Shri............................. into your custody in Civil prison until further orders from me.Given under my hand and seal this ........................day of................................... 20......................Signature(Seal of Office)Form HRelease order under section 69 (3) of the Punjab Land Revenue Act, 1887 as applicable to National Capital Territory of DelhiIn the Court of Shri...................................................................................Distt.Case No.................................... Year............................ 20.....................The Superintendent of Jail,...................................Name of Judgement Debtor......................................................Son of Shri...........................................Caste.................................................... Village/Tehsil........................:..................................................Whereas the above named who was sent to the civil imprisonment for non-payment of dues by this Court on........ has made the payment or has given surety and has asked for exemption from payment for................. days, as such he may not be kept under your custody now.Therefore, you are hereby ordered to release the said person on receipt of this order.Given under my hand and seal of this Court................................... day of ..................................20............................................SignatureCollector Grade I/II(Seal of Officer)
V
[See Explanation to sub-rule (2) of rule 64 (2)]The following shall be criteria for determining classification of Societies which shall be made after each Audit by the Auditor.A. Thrift And Credit Co-Operative Societies'A' Class1. Defaulters are not more than 15% including the cases of renewal of loans.
2. Contribution to compulsory Deposits is regular to the extent of 90% of the total number of members.
3. Repayments of loans to lending Institutions are regular.
4. General Body Meeting is held in accordance with section 31.
5. Profits are distributed in accordance with section 53 and rule 73.
6. All Statutory Registers are maintained properly.
'B' Class1. Defaulters are not more than 20% including renewal of loans.
2. Contribution to Compulsory deposit is regular to the extent of 75% of the total number of members.
3. Repayment of loans to tending institutions are regular.
4. General Body Meeting is held in accordance with section 31.
5. Profits are distributed in accordance with section 53 and rule 73.
6. All Statutory Registers are maintained properly.
'C' Class1. Defaulters are not more than 25% including renewal of loans.
2. Contribution to compulsory deposit is regular to the extent of 50% of the total number of members,.
3. General Body Meeting is held in accordance with section 31.
'D' Class1. All other societies.
B. Industrial Co-Operative Socieites'A' Class1. 80% of the members are actual workers.
2. 70% of the members are engaged in the business of the Society.
3. The Government and Bank loans are utilised properly and repayment is regular.
4. Contribution to the Compulsory Deposit is regular upto 90% if provided in the Bye-laws.
5. All purchases of raw-material are made under the guidance supervision of the Managing Committee and production is carried out on economic basis resulting in net profit.
6. All statutory Registers are maintained properly.
7. General Body Meeting is held in accordance with section 31.
'B' Class1. 80% of the members are actual workers.
2. 50% of the members are engaged in the business of the society.
3. The Government and Bank loans are utilised properly and overdue amount is not more than 25% of the loan.
4. All statutory Registers are maintained properly.
5. General Body Meeting is held in accordance with section 31.
'C' Class1. 80% of the members are actual workers.
2. 40% of the members are engaged in the business of the society.
3. General Body Meeting is held in accordance with section 31.
'D' Class1. All other societies
C. Transport Co-Operative Societies'A' Class1. 80% of members are actual workers.
2. Outside liabilities are repaid regularly.
3. All the workers employed are members of the Society.
4. Running in Profit after providing sufficient depreciation on vehicles.
5. General Body Meeting is held in accordance with section 31.
6. Profits are distributed in accordance with section 53 and rule 73.
7. All Statutory Registers are maintained properly.
'B' Class1. 70% of members are actual workers.
2. All workers employed are members of the Society.
3. Outside liabilities are-not overdue more than 10% of the total
4. Running in profit after providing sufficient depreciation on vehicles
5. General Body Meeting is held in accordance with section 31.
6. Profits are distributed in accordance with section 53 and rule 73.
7. All Statutory Registers are maintained properly,
'C' Class1. 40% of members are actual workers.
2. 80% of the workers employed are members.
3. Outside liabilities are not overdue exceeding 30% of the total.
4. General Body Meeting is held in accordance with section 31.
'D' Class1. All other societies
D. Marketing Co-Operative Socities'A' Class1. It covers at least 75% of the Agriculture Credit and Multi-purpose Societies in its area of operation.
2. In case of individual members it should not exceed more than 10% of the total membership.
3. Credit facilities are adequate to meet the requirement and credit is linked properly with the marketing for which sufficient godown arrangements are available.
4. Seeds and agricultural implements are supplied by the Society.
5. Daily market rates are collected and members informed.
6. Outside borrowings are repaid regularly.
7. Running in Profits and the same are allocated in accordance with section 53 and rule 73.
8. General Body Meeting is held in accordance with section 31.
9. All statutory Registers are maintained properly.
'B' Class1. It covers at least 50% of the Agricultural Credit and Multipurpose Societies in its areas of operation.
2. All other condition as for A Class given above are fulfilled.
'C' Class1. It covers at least 25% of Agriculture Credit and Multipurpose Societies in its areas of operation.
2. The Credit is linked with marketing.
3. General Body Meeting is held in accordance with section 31.
4. Profits are distributed in accordance with section 53 and rule 73.
'D' Class1. All other societies
E. Consumer Co-Operative Societies'A' Class1. The sales are more than five time of the Working Capital of the Society.
2. The stock register is kept-up-to-date and physical verification of stock is done half yearly.
3. Repayments of due to cooperative Bank or whole sale Store or any other Institution are regular.
4. Sales are made on cash basis and credit sales do not exceed more than 10% of the total sales, and recoveries for such credit sales are regulars.
5. Expenses of the store are not more than 3.5% of the total sales.
6. General Body Meeting is held in accordance with section 31.
7. Running in profit, and profit is allocated in accordance with section 53 and rule 73.
8. All Statutory Registers and maintained properly.
'B' Class1. Sales are more than three times of the working capital of the society.
2. Overdue is not more than 25% of the loan.
3. Credit Sales is not more than 20% of the total sale.
4. Expenses of the store are not more than 4% of the sale.
All other conditions are same as per 'A' Class.'C' Class1. The Stock register is kept upto date.
2. Repayment of dues of Cooperative Bank or wholesale store or any other Institution are regular, overdue are not more than 50%.
3. General Body Meeting is held in accordance with section 31.
'D' Class1. All other Co-operative Stores.
F. Housing Co-Operation Societies'A' Class1. All the members have filed the requisite affidavits.
2. Land money and development/construction charges are deposited by all the members regularly.
3. No dispute for allotment of land or any other matter.
4. General Body Meeting is held in accordance with section 31.
5. All statuary Registers are maintained properly.
'B' Class1. All the members have filed the requisite affidavits.
2. Land money has been deposited by 90% of the members.
3. 90% of the allotment of land or plot' or flat is free of disputes.
4. General Body meeting is held in accordance with section 31.
5. All statutory Registers are maintained properly.
'C' Class1. General Body meeting is held in accordance with Section 31.
2. All statutory Registers are maintained properly.
'D' Class1. All other societies.
The Registrar shall be competent to determine the classification of societies which are not covered in this schedule
VI
[See Clause (i) of sub-rule (1) of rule 5]Viability Norms
| Sl. No. |
Class/Type of the Society |
Membership No. |
Share Capital (Rs.) |
Area of Operation |
Remarks |
| 1. |
Urban Bank |
3000 |
4 Crore |
N.C.T. of Delhi |
Subject to Norms Prescribed by the RBI from Time To Time |
| 2. |
Urban Credit |
|
|
|
|
| (a) Salary earner |
50 |
50,000.00 |
Office/establishment |
|
| (b) Urban Credit (General) |
50 |
2,00,000.00 |
N.C.T. of Delhi |
|
| 3. |
Consumer Store |
100 |
1,00,000.00 |
District |
|
| 4. |
Industrial (P) Coop. |
15 |
1,00,000.00 |
District |
|
| |
Handloom Coop. |
15 |
25,000.00 |
N.C.T. of Delhi |
|
| |
Leather Coop. Industrial |
15 |
25,000.00 |
District |
|
| |
Women Coop. Industrial |
15 |
25,000.00 |
District |
|
| |
Other Weaker Sections |
15 |
25,000.00 |
District |
|
| 5. |
Industrial Service |
15 |
50,000.00 |
District |
|
| 6. |
Group Housing/Housing |
60 |
60,000.00 |
N.C.T. of Delhi |
|
| 7. |
Agricultural Service/Credit |
50 |
50,000.00 |
Rural Village |
|
| 8. |
Dairy, Poultry, Piggery etc. |
15 |
25,000.00 |
Rural Village |
|
| 9. |
Transport |
15 |
1,50,000.00 |
N.C.T. of Delhi |
|
| 10. |
Labour |
15 |
50,000.00 |
N.C.T. of Delhi |
|
| 11. |
Security Service society, tourism society, health caresociety, water harvesting society, environment protection society
|
15 |
50,000.00 |
N.C.T. of Delhi |
|
| 12. |
Integrated Development Society. |
15 |
50,000.00 |
N.C.T. of Delhi |
|
| 13. |
Multipurpose Societies for slum dwellers |
30 |
3,000.00 |
Slum areas as identified for the purpose by theGovt
|
|
N.B. -It is necessary that in certain cases activities of the co-operative societies like Dairy, Poultry and Piggery which are to be registered are totally banned in urban areas and urban villages, attract some legal restrictions and need NOC from concerned authorities like MCD, DDA, NDMC etc. before applying for registration. The Viability norms for co-operative housing societies given above is for the societies which shall seek land from land allotting agencies for construction of dwelling units for its members and NOC shall be required from land allotting agencies before registration. For all other societies not mentioned in the schedule the Viability norms shall be fifteen members and share capital of one lakh rupees and Registrar shall decide the area of their operation.Delhi Cooperative societies Rules 2007(Section 32 of the Act)Proforma for Annual Return2. Registration No. & Date.
3. Regd. Address of the Society.
4. Year Upto which Audit has been conducted.
5. Dated of the Annual General Body Meting.
6. Date of Election Held.
7. Whether Any Inquiry is pending against the Society or not.
8. Whether the Society has Deposited Coop. Education.
9. Name & Address of Telephone No. of the President, Secretary and C.E.O./G.M./Manager
Signature of President /Secretary(Seal of the Society)Explanation.- Registrar Coop. Societies may from time to time revise the Performa.
VII
[See Sub rule (1) of Rule 90]All the Co-operative Group Housing Societies awaiting clearance of membership for draw for allotment of flats/plots shall provide the following information/documents along with their proposals for clearance of members:1. Freeze strength of the Co-operative housing Society and number of dwelling units, parking spaces and shops et. - The approved freeze strength shall be given along with date of its approval and also the details if the freeze strength has been increased or decreased in view of changed FAR or building bye laws and the date of such approval given by the Registrar and DDA. The Co-operative housing society shall also indicate the number of dwelling units, no. of parking spaces, and no of shops etc and their sizes etc and names of members opting for parking space, shops etc.
2. Resignation and Enrolment. - The co-operative housing society shall submit complete details of the members who have resigned alongwith their addresses for verification in the For. - 'A' to the schedule. The Co-operative housing society must comply with the procedure for acceptance of resignations and fresh enrolments as provided in the Act and the rules. The Co-operative housing societies must refund the money to resigning members through account payee cheque only and enclose proof thereof. The Cooperative housing society shall clearly state if any enrolment was made within thirty days of holding annual general body meeting in any of the Cooperative years.
3. Transfer Cases. - The Co-operative housing society shall certify that no transfer of shares or interest of a member except the transfer to heir or a nominee has been allowed and are within first degree blood relation and affidavits of both the transferor and transferee and proof of their blood relation should be filed. Apart from this, both the transferor and transferee shall affirm that on the date of becoming member, the transferor did not acquire any residential property in Delhi and had also not transferred any residential property in Delhi to any other person.
4. Election. - The Co-operative housing society shall clearly state the date of last election and also indicate whether any dispute against such election is pending before any arbitration authority/court. If so, then the details thereof are given.
5. Audit position. - The Co-operative housing society has to furnish a copy of upto-date audit report and action taken thereon by it. As per the provision of section 31 of the Act, for every completed accounting year, an annual general meeting has to be called by 31st October of the succeeding financial year to adopt the accounts of that year. The proposal should clearly indicate whether the Co-operative housing society has complied with this requirement of it and if the annual general meeting was held beyond such stipulated date, whether any permission as required under the provisions of law was obtained from the Registrar.
6. Annual general body meeting or special general body meeting. - The Co-operative housing society shall intimate that it had called annual general body meeting or special general body meeting in view of the provision of section 31, section 92 and other provisions of the Act and Rules
7. Architect's Certificate. - The Co-operative housing society shall submit the Architect's Certificate regarding completion of construction quality and structure stability of the project availability of facilities including electricity, water, lifts, sewage, roads, mandatory, green and land scope etc.
8. Completion certificate. - The Co-operative housing society shall submit Completion certificate of the construction from land owning agency. or the concerned building plan sanctioning authority.
9. Loan position and dues of Co-operative housing society against members. - In case of loanee members, No dues Certificate (as on date) from DCHFC or other financial institutions, if any, shall be submitted along with the proposal. The Co-operative housing society shall specifically mention that entire cost of a dwelling unit has been paid by a member and there are no dues against him of land cost and construction money.
10. Expulsion Cases. - The details of expulsion cases shall be reported in Form - B annexed to the schedule. Expulsion cases shall be separately reported if these are pending in the court of the Registrar Cooperative Societies and in other superior court along with the date of the orders or approval given by the Registrar Cooperative Societies. The details of enrolment made by the society against such expulsion cases shall be clearly specified.
11. Category of flats. - It shall be clarified if there are any disputes relating to category of flats and details of such cases whether pending for adjudication/arbitration.
12. Court cases/complaints. - The Co-operative housing society shall clearly certify the details of pending court cases, if any, or the major complaints, if any, and their status.
13. Individual Affidavits. - The affidavits from all the members shall be submitted in the Form - C annexed to this schedule, stating that they have not incurred any disqualification at the time of clearance of their membership as per section 41 and section 87 of the Act. In case of joint members every joint member has to file separate affidavit and society shall provide complete details of joint members.
14. Vacancy. - The vacancy position shall be clearly indicated as on the date of submission of proposal for clearance which would form the basis for examination for any pending proposal for clearance subsequently.
15. Details of detained cases. - The details of the cases which has not been included in the proposal for clearance of membership for allotment on account of (a) members being defaulter (b) non-submission of affidavit and other documents, (c) on account of court cases should be clearly specified in the proposal. If any flats are reserved as per court orders the society should clearly indicate the flat numbers reserved on this account.
16. Affidavit shall be signed by the president, vice-president and secretary of the Cooperative Housing Society in Form - D annexed to this schedule for verification of list of members for allotment of flats as prescribed in Form - E annexed to the schedule along with seventeen column proforma.
17. To verify the genuineness of a person enrolled as a member a Co-operative Housing/House Building Society Ltd, the Co-operative housing society shall obtain the following documents/information from the member and submit the same to the Registrars office.
(1)Details of permanent account No. allotted by the Income Tax Department or declaration in form 60 of Income Tax Act in case PAN No. has not been allotted in the affidavit;(2)Details of Bank A/C No. alongwith Name and address of the Branch in the affidavit;(3)Photograph on the affidavit which should also be attested by the Notary public;(4)Certificate of verification from Gazetted Officer who will attest photograph and signatures of person who has been enrolled as a member of cooperative group housing society. The prescribed proforma is given at in Form 'E' to the schedule.18. In case a member has not been able to submit the prescribed verification certificate from a Gazetted Officer, the society may submit the proposal as without obtaining the verification certificate from him. In such cases verification from police authorities will be got conducted by office of Registrar before clearing the names of such members for allotment of flats/plots.
19. The Co-operative housing society shall publish a Public notice in two leading daily newspapers of National Capital Territory of Delhi one each in English & Hindi, inviting objections on the proposal regarding clearance of membership for allotment of flats/plots by draw of lots.
20. The Co-operative housing society shall submit the revised proposal if any within forty five days of publication of public notice as prescribed in clause no. 19 along with objections received disposed and comments thereon to the Registrar office.
21. All the co-operative group housing/house building societies shall submit an affidavit given in For. - G annexed to this schedule, signed by the Secretary/President of a Cooperative Group Housing Society / House Building Society Ltd. to verify that the procedure given in sub clause 19 has been complied with by the co-operative housing society.
22. The secretary/president of the co-operative housing society shall submit compliance of section 92 and other provisions of the Act in an affidavit given in For. - H annexed to the schedule along with supporting documents as prescribed therein.
23. The Co-operative housing society shall produce original records i.e., membership application, and register thereof affidavits, residence proof, committee resolutions, share certificate and payment details etc. for verification of records.
24. The Co-operative housing society shall submit details of enrolment of members in violation of rules along with justification for the same which shall be placed before the Govt. for consideration as per provisions of the Act and Rules.
25. Any other information/document as may be required under the provisions of the Act and Rules etc., not mentioned in the schedules shall be furnished by the co-operative housing society.
26. After examining the office records and the proposals submitted by the co-operative housing society and documents and records of the co-operative housing society accompanying it, by the concerned Assistant Registrar a case of clearance of membership shall be referred to the committee constituted Under Rule 90 of the Act alongwith his appropriate recommendations.
27. The Registrar shall recommend the cases of draw of lots to land allotting agency after seeking approval of the committee.
VII
Form A[See clause (2) of Schedule VII]Individual Details of Members who ResignedProforma
| Sl. No. |
Membership No. |
Name of the member |
Fathers/Husband's Name |
Date of Submission of resignation |
Date of resolution of the Managing Committeeaccepting the resignation
|
Date of refund of share money & deposits |
Remarks |
| 1 |
2 |
3 |
4 |
5 |
6 |
7 |
8 |
| |
|
|
|
|
|
|
|
Below this list a certificate should also be given by a duly authorised office bearer of the co-operative society in the following words :This is to certify that the above members from SI. No. 1 to had resigned from the membership of the co-operative society on the dates shown against each and the committee has accepted resignations on the dates shown in Column No. 6. These members have been refunded their share-money on the dates shown in Column No. 7. Records of the resignation letter and proceeding register showing the resolution and cash book showing the date of refunds are in the possession of the Secretary of the co-operative society.We have been authorised by the Committee to send this list and information to the Registrar. Nothing in the list has been concealed and omitted.Representative of' the Society(President/Secretary)
VII
Form B[See clause (10) of Schedule VII]Individual Details of the Expelled Members
| Sl. No. |
Membership No. |
Name of the Member |
Father's/Husband's Name |
Present Address |
Total Amount called for |
| 1 |
2 |
3 |
4 |
5 |
6 |
| |
|
|
|
|
|
| Total Amount paid |
Total Amount Due |
Date of notices with mode of service |
Date of Managing Committee Meeting |
Remarks |
| 1 st |
II nd |
Final |
| 7 |
8 |
9 |
10 |
11 |
12 |
13 |
| |
|
|
|
|
|
|
VII
Form C[See clause (13) of Schedule VII]AffidavitI, ____________________ aged ___________R/o________________________________ Delhi/ New Delhi, do hereby solemnly affirm and declare as under:-(i)"That I am promoter member of the ......................Co-operative Group Housing Society Ltd. in accordance with the Delhi Co-operative Societies Act, Rules & Bye-Laws. As I am a resident of National Capital Territory of Delhi and none of the promoter of this society related to me as defined in the Delhi Co-operative Societies Act, 2003.Or"I hold valid membership of .................................Co-operative Group Housing Society Ltd., in accordance with the Delhi Cooperative Societies Act, Rules and bye laws. My membership No. is _______ and I have not undergone any disqualification in respect of my membership".(ii)That I am assessed to Income-Tax Department, having permanent Account No.__________________".Or"That I am not assessed to Income -Tax Department, hence Declaration under form 60 of the Income-Tax Act is enclosed herewith".(iii)"That neither I nor my husband/wife nor any of my dependent relations (including unmarried children) during the period of my membership of this society has been a member of any other House Building Cooperative Society/ Groups Housing cooperative Society functioning in the National Capital Territory of Delhi."(iv)"That neither I nor my husband/wife nor any of my dependent relations (including unmarried children) during the period of my membership of this society has owned either in full or in part, on lease hold or free hold basis, any of land or a house in the National Capital Territory of Delhi."(v)"That I will inform within one month the said society as well as the Registrar Cooperative Societies Delhi, if any plot of land or house is acquired by me or by my wife or any of my dependent relations including unmarried children."(vi)"That neither I nor my wife is a member of Hindu Undivided Family which owns either in full or in part, on lease hold or free hold basis any plot of land or a house in the National Capital Territory of Delhi."(vii)That neither I nor my wife and dependant children, are dealing in the business of purchase or sale of house / land in the National Capital Territory of Delhi directly or indirectly either as a profile or an agent.(viii)"That I hold Bank Account No. ________with ________________(Bank) at___________________________________________(Address of Bank)(ix)"That I have affixed my latest photograph which is attested by the Notary Public"
VII
Form D[See Clause (16) of Schedule VII](Form of Affidavit to be signed by the Secretary/President of a Cooperative Group Housing Society for verification ~f list of members for allotment of Flats)AffidavitI ................................................................ S/o, D/o, W/o Shri .............................................. R/o ................................................................ Hon. Secretary/President of the ................................................................ Co-operative Group Housing Society Ltd ..............................................do here by solemnly affirm and declare as under:1. That ................................................................Co-operative G/H Society Ltd. (hereinafter referred as the society) is registered under the Delhi Co-operative Societies Act, 2003 vide Registration No............. Dated.............
2. As per freeze list, the society had ................................................................members.
3. That the following members (from the freeze list of the newly enrolled members) resigned from the society.
Their resignation were accepted by the Managing Committee.
| S.No. |
Name |
Date of application for Resignation |
Date of approval of Managing Committee |
Date of refund of share money |
Date of encashment of cheque |
| 1 |
2 |
3 |
4 |
5 |
6 |
| |
|
|
|
|
|
4. That all the members of this co-operative society have been enrolled as per provisions of the Delhi Cooperative Societies Act & Rules framed thereunder and the Bye-laws of the co-operative society. That enrolment of the following applicants as member of the society was approved by the Committee from time of time:
| S.No |
Name & Address |
Date of application |
Date of Admission |
Date of information given to the applicant andmode of communication Adopted
|
| 1 |
2 |
3 |
4 |
5 |
| |
|
|
|
|
5. That the applications of the following persons were rejected by the Committee as they were not found eligible for the reasons indicated against each:
| S.No |
Name & Address |
Date of application |
Reasons for refusal |
Date of information given to the applicant andmode of communication Adopted
|
| 1 |
2 |
3 |
4 |
5 |
| |
|
|
|
|
6. That the following members were expelled from the co-operative society after following due process of law and seeking approval from the Registrar, Co-operative Societies, Delhi.
| S. No. |
Membership No. |
Name of the Member |
No. and date of the order of the RCS Approvingthe Expulsion
|
| 1 |
2 |
3 |
4 |
| |
|
|
|
7. That the membership of the following persons was transferred to the following blood relations on account of the reasons stated herein below and it has been verified that the transferee members are not disqualified to be members of the co-operative society within the provisions of Co-operative Act/Rules/Bye-laws and the society has also obtained an affidavit from the transferee as referred to in para 8 of this affidavit.
| S. No. |
Name of the Original member |
Name of the Transferee |
Relationship with transferor |
Reason for transfer |
Date of resolution of Managing Committee |
| 1 |
2 |
3 |
4 |
5 |
6 |
| |
|
|
|
|
|
8. That the co-operative society has obtained affidavit from each member inter alia affirming:
(i)"That I am a promoter member of the ................................. Co-operative Group Housing Society Ltd. in accordance with the Delhi Cooperative Societies Act, Rules and Bye-laws. "I am a resident of National Capital Territory of Delhi and none of the promoter of this co-operative society related to me as defined in section 5 of the Delhi Cooperative Societies Act, 2004.OrI hold valid membership of ................... Cooperative Group Housing Society Ltd in accordance with Co-operative Societies Act, Rules and Bye-laws. My membership No. is ...................................... I have not undergone any disqualification in respect of my membership.(ii)"That neither I nor my husband/wife or any of my dependent relations (including unmarried children) during the period of my membership of this society has been a member of any other House Building Co-operative Society/Group Housing Cooperative Society functioning in the National Capital Territory of Delhi"(iii)'That neither I nor my husband/wife or any of my dependent relations (including unmarried children) during the period of my membership of this society has owned either in full or in part, on lease hold or free hold basis any of land or a house in the National Capital Territory of Delhi".(iv)"That I will inform within one month the said co-operative society as well as the Lt. Governor, Delhi, if any plot of land or house is acquired by me or my wife or any of my dependent relation, including unmarried children".(v)"That neither I nor my wife is a member of Hindu Undivided Family which owns either in full or in part, on lease hold or free hold basis, any plot of land or a house in the National Capital Territory of Delhi.9. All the documents which have been referred to in this affidavit are in the safe custody of the undersigned and will be produced as and when required by the Registrar, Co-operative Societies or any other person so authorised.
10. That the Managing Committee in its meeting held on (Date has scrutinized the relevant records and satisfied itself as to all the members fulfilling the requirements for valid membership under the Delhi Co-operative Societies Act, 2003 Rules framed there under and the registered bye-laws of the co-operative society. Further the Committee has resolved and authorised the undersigned to execute this affidavit and approach the Registrar Cooperative Societies, Delhi to approve the list of members for allotment of flats except in the case of following members for the reasons mentioned herein after below:
| S. No. |
Membership No. |
Name of the Member |
Details of default, litigation or otherwise leading to withholding of allotment |
| 1 |
2 |
3 |
4 |
| |
|
|
|
VerificationI, the above said deponent do hereby solemnly affirm and declare that the contents of the above paras are correct and true to the best of my knowledge and belief and that nothing has been concealed or suppressed.Verified at New Delhi in this ................... day of ................... 20............Deponent
VII
Form E[See clause (16) of the Schedule VII]List of Members for Verification of Cooperative Group Housing Society Ltd., For Allotment of Flats
| S.No. |
Membership No. |
Name of the member |
Age |
Fathers /Husband's Name |
Address as per membership register |
Occupation |
| 1 |
2 |
3 |
4 |
5 |
6 |
7 |
| |
|
|
|
|
|
|
| Date of application for seeking membership |
Date & No. of resolution of M.C. allenrolling him to be a member
|
Date & amount of payment |
| Date |
Admission fee |
Share Money |
| 8 |
9 |
10 |
11 |
12 |
| |
|
|
|
|
| Payment towards land/flat etc |
Whether prescribed affidavit has been filed ornot
|
Remarks |
| Land Money |
Flat |
Total |
| 13 |
14 |
15 |
16 |
17 |
| |
|
|
|
|
CertificateThis is to certify that the list of members before submission has been considered by the Committee and we have been authorised by the Committee to submit the list in the Office of the Registrar. It is further certified that all the members have been enrolled in accordance with the provisions of the Delhi Cooperative Societies Act, 2003 and Delhi Cooperative Societies Rules, 2007 made there under and the registered Bye-laws. It is also certified that the information given in the above list is as per record of the society and nothing there in has been concealed/omitted/misrepresented.
| ( |
) |
( |
) |
( |
) |
| (PRESIDENT) |
(VICE-PRESIDENT) |
(SECRETARY) |
| Full Name/Signature |
Full Name/Signature |
Full Name/Signature |
VII
Form F[See Clause (17) of Schedule - VII]Verification CertificateNote: 1. The certificate should be issued on office letter head of the concerned officer.2. Before giving this certificate, the Gazetted Officer should be aware that verification of false information is punishable under the provisions of Indian Penal Code 1860 and The Prevention of Corruption Act 1988.
This is to certify that Sh/Smt./Kum._____________________Son of / Wife of / Daughter of_______________________whose personal particulars are given below has good moral character and reputation.I certify that Sh/Smt./Kum.___________________________ is known to me, since______ years and he/she is residing at ______________________________ for the last _____ years and he/she is the bonafide member of_________________ Co-operative Group Housing Society Ltd, having membership No. ______.2. Office Address, if any:
3. Permanent address: (with telephone)
4. Present Address: (with telephone)
5. Photograph of the member of the society (to be attested by the Gazetted Officer) (alongwith seal)
6. Signature of member of the society (to be attested by the Gazetted Officer) (alongwith seal)
Signature of the membersAffix passport sizephotograph of memberSignature of Gazetted Officer alongwith sealSignature of Gazetted OfficerAlongwith sealFull Name :Designation :Full address of the office :
| I.Card No. |
(Enclose photocopy of I. Card) |
| Tele No. |
(O) |
(R) |
VII
Form G(Form of Affidavit to be signed by the Secretary/President of a Co-operative Group Housing Society / House Building Society Ltd. for verification of list of members for allotment of Flats/ Plots after inviting objections from all concerned after publication in newspapers).AffidavitI, ____________________ S/o, D/o, W/o Shri ________________R/o________________________________ Delhi/ New Delhi, Hony. Secretary./ President of the___________________ Co-operative Group Housing Society/Co-operative House Building Society Ltd. _______________, Delhi, do hereby solemnly affirm and declare as under:-1. That _________________ Co-operative Group Housing Society/ Cooperative House Building Society Ltd. (hereinafter referred as a society) is registered under the Delhi Co-operative Societies Act, 2003 vide Registration No._______________ dated _____________.
2. That the details of proposal for clearance of ____________ membership for allotment of flats/plots in the society was published in the following newspapers:-
| S.No. |
Name of the Newspaper |
Date of Publication of notice in the newspaper |
| 1. |
(English) |
|
| 2. |
(Hindi) |
|
3. That objections were invited from all concerned by public notice in two leading newspapers as per details given in para 2 above, in respect of _______memberships which are proposed to be cleared for allotment of flats / plots in the society within fifteen days of publication of public notice. The proposal for clearance of membership was displayed on the notice board of the co-operative society.
4. That no objections were received by the co-operative society from the general public or members of the co-operative society, etc. Therefore, the proposal of the society dated ________ may be treated as final.
OrThat the objections were received from the general public and/or members of the society, etc., which were considered by the committee in its meeting held on_________ as per detail given below:-
| S.No. |
Name & Address of the complainant |
Contents of the complaint |
Decision of the Managing Committee |
| 1 |
2 |
3 |
4 |
| |
|
|
|
5. That in view of details of complaints given in para 4 above the names of following members may be detained in addition to already proposed to be detained in proposal of the co-operative society dated ________ till the final disposal of the complaint by the co-operative society / Registrar Co-operative Societies :-
| S.No. |
Membership No. |
Name of the member |
Details of complaint |
| 1 |
2 |
3 |
4 |
| |
|
|
|
6. That the proposal of the co-operative society dated _________ for clearance of _____membership for allotment of flats/ plots may be treated as final after detaining_______members as per detail given in para 6 above in addition to already proposed to be detained in earlier proposal dated _______.
DeponentVerificationI, the above said Shri/ Smt.______________ S/o/ D/o____________R/o________________do hereby solemnly affirm and declare that the contents of the above paras are correct and true to the best of my knowledge and belief and nothing has been concealed and/or suppressed and/or misrepresented . I am aware that if any document or information submitted by me is found to be false and/or incorrect and/or misrepresented and/or concealed I shall be liable to be punished under the provisions of Indian Penal Code, 1860, The Delhi Co-Operative Societies Act, 2007 or any other law for the time being in force.Verified at Delhi on this________ day of___________20_____ .Deponent
VII
Form H[See clause (22) of schedule-VII]Affidavit(To Be Furnished by Secretary / President of a Cooperative Group Housing Society who Have Submitted a Proposal for Clearance Of Membership for Draw of Lots.)I,_____________________________ S/o, D/o,W/o Shri___________________________R/o_____________________________________________________________Delhi/New Delhi,Honrary/Secretary/President of the ______________________________________Co-operative Group Housing/Society/Co-operative House Building Society Ltd______________________, Delhi, do hereby solemnly affirm and declare as under:-1. That the _________________________Co-operative Group Housing Society/ Co-operative House Building Society Ltd. (hereinafter referred as a society) is registered under the Delhi Co-operative Societies Act, 2003 vide Registration No._______________dated__________________.
2. That the provision of section 92 of Delhi Co-operative Society Act 2003 has been complied with in letter and spirit as under:-
(I)That on allotment of land and possession thereof, the committee appointed the architect and the contractor with a provision that construction shall be completed as per time limit fixed for completion of construction of the housing project of the co-operative society in the sanction letter conveying approval of layout and building plans by the sanctioning authority under the applicable building byelaws or within five years from the date of sanction of layout and building plans by the competent authority which ever is earlier with the prior approval of the general body.(II)That if due to unforeseen circumstances, ( the President/Society has to state the same) the aforesaid time limit could not be adhered to, the committee has approached the Government for further extension of time to complete the project with the approval of the general body well within prescribed time limit.(The President/Society has to submit the proof and indicate the same).(III)That after the appointment of the architect and the contractor the committee has finalized the cost, the time for the execution of the project, the size, category and design of the flats with a five years defect liability provision to attend defects in the construction by the concerned contractor. and all incidental matters thereto after approval of the general body.. The minutes of the general body meeting approving the aforesaid details are enclosed at Annexure-________.(IV)That the details of construction, cost, escalation of construction cost, size of the flats, category and design of the flats and defect liability provision to correct the defects in the construction by the concerned contractor are given below:-
| Details of construction |
Cost |
Escalation of construction cost, if any |
Size of the flats |
Category of flats |
Defect liability provision |
| |
|
|
|
|
|
| |
|
|
|
|
|
(V)That during the construction period, the co-operative society has held at least two special general body meetings every year and one annual general body meeting to give progress report to the members. The minutes of the Special General Body Meetings are enclosed at Annexures-_______&_________respectively and the minutes of Annual General Body Meeting are enclosed at Annexure________ (the details of the Special General Body Meeting and Annual General Meeting should be mentioned).(VI)That there is no change in the category or size of flats made by the committee in respect of any member of the co-operative society. That in case the change of category or size of flats has been made by the committee, opportunity of hearing was given to the concerned member after communicating to him the grounds for change of category size and preference was given to the existing members in case of any vacancy falling in higher category. The details of the same are enclosed at Annexure______(alongwith the proof that the opportunity of hearing given to the concerned person after communicating to him the grounds for change of category size & preference to the existing members in case of any vacancy falling in higher category).(VII)That there is no escalation in the cost of project, and time fixed in the execution of the project has not been extended by the Committee without the approval of the General Body. If there is escalation of cost and extension of time of the project then the prior approval in General Body Meeting has been taken for the same (the proof and details of annual general body meeting have to be explained here).(VIII)That all the items mentioned in para (2) have been approved by the general body in a meeting by majority of not less than two third of the members present in the meeting (proof of the same is enclosed.(IX)That the quality and structure stability of the project and the availability of the facilities including electricity, water, lifts, sewage ,roads ,mandatory green and lands escape etc. has been ensured before recommending the list of members for the allotment and necessary certificates obtained from concerned agencies are enclosed at Annexure-_______ (the necessary certificates from the concerned electricity distribution Co., DJB, Labour Department, Fire Department, DDA/MCD and the completion certificate etc.).3. That all the flats and other assets of the co-operative housing society have been insured as per section 93 of the Act, for all risk including earthquake annually on reinforcement basis and proof of the same is enclosed at Annexures-_______&_________.
4. That the co-operative housing society has not admitted to its membership persons exceeding the number of dwelling units available for allotment in that cooperative Group Housing society as per section 75 of the Act.
5. That it is certified that members of the Committee has no interest directly or indirectly in any contract made with the society, in any property sold or purchased or leased by or to the co-operative housing society or any other transaction of the co-operative housing society.
6. That the membership has been enrolled as per the provisions of the bye-laws of the society and also as per the provisions of the Act & the Rules and directives issued by the Co-operative Department, from time to time in this regard.
7. That during the period of construction, _____________members made complaint about the construction and other irregularities and these were disposed of after giving opportunity to the complainant and after having deliberations in the committee of the society (the proof of the same is placed at Annexures ________&__________)
DeponentVerificationI, the above said Shri/Smt.__________________________S/o, D/o____________________________, R/o do hereby solemnly affirm and declare that the contents of the above paras are correct and true to the best of my knowledge and belief and nothing has been concealed and/or suppressed and/or misrepresented. I am aware that if any document or information submitted by me is found to be false and/or incorrect and/or misrepresented and/or concealed I shall be liable to be punished under the provisions of Indian Penal Code, 1860, The Delhi Co-Operative Societies Act, 2003 or any other law for the time being in force.Verified at Delhi on this ____________day of________________20_______.DeponentForm 1(See sub-rule (1) of rule 5)Application for registration of a co-operative society
| Application No. |
Place |
| To |
Date |
....................................(Designation of Registrar and other Officer authorised by the Registrar.We, the undersigned submit herewith a proposal for the registration of the Co-operative Society, the particular of which are given below alongwith enclosures as indicated below:-(1)Name of the proposed co-operative society.(2)Address to be registered.(3)Whether liability limited or unlimited.(5)Objects of the co-operative Society.(6)Classification or Sub-classification. .(7)Total share-capital subscribed and raised.(8)Value of each share and admission fees.(9)No. of shares issued up to the time of application and the total paid-up share capital at this date.(10)Extent of liability of members over and above the value of shares held by each of them.(11)Entrance fee collected.(12)Amount deposited in the Delhi State Co-operative Bank Ltd.(13)Language in which accounts or proceedings of the meetings shall be kept.(14)List of documents enclosed (see sub-rule (1) of rule (5)).We declare that the statements given above including that given in the enclosures are true and correct to the best of our knowledge and nothing material has been concealed there from or mis-represented thereon: -Verification No. 1:Certified that all the persons who have signed the application are personally known to me and have signed in my presence.Signature of Secretary/PresidentVerification No. 2:Certified that the President and Secretary are known to me and they have signed in my presence.Signature of Gazette OfficerM.P./M.L.A./MEMBER MCDName, and. address of applicant elected as Members of Committee:-
| S.No. |
Name |
Address |
Occupation |
Office to which elected Signature |
| 1.2.3.4.5.6.7.8.9. |
|
|
|
|
The above persons have signed in my presence who were identified by Shri ...................... who is personally known to me.
| Place : |
Signature |
| Date : |
Stamp |
Notes:-(1)Verification (1) and (2) can be signed by a Gazetted Officer, Member of Parliament, Councellor of M.C.D.,M.L.A. Delhi,(2)Name of the co-operative Society should not show any discrimination on the basis of caste or religion, and should not resemble with that of any registered co-operative society.For Official UseReceived by the registered post on ............. by ....................... in the office of the Registrar or by hand from Shri .................................................... Entered in the register of application at S. No. .......................(Signature of Office receiving)Received registration proposal No. ...................... on.......for registration of ....................... Society Ltd. (Proposed) alongwith the enclosure referred to above from ....................... by post.
| Place : |
Assistant Register |
| Date : |
(Signature and Stamp) |
Form 2(See sub-rule (5) of rule 5)Register of application for registration received in the office of the Registrar/Additional/Joint/ Deputy/Assistant Registrar.
| S.No. |
Name of the proposed co-operative society |
Place, Village and Distt. |
Date of Receipt |
Date of acknowledgment |
How received by post/ hand delivery |
No. and date on which additional Indormation isCalled
|
| 1 |
2 |
3 |
4 |
5 |
6 |
7 |
| |
|
|
|
|
|
|
| Prescribed day be which Information is called |
Date on which information received |
No. and date of the report if any sent to Govt.,if the Society is not Registered within ninety days
|
No., and date of registration |
Order under which registration is refused |
Initial |
Remarks |
| 8 |
9 |
10 |
11 |
12 |
13 |
14 |
| |
|
|
|
|
|
|
Form 3(See sub-rule (3) of rule 6)Government of National Capital Territory of Delhi Office of the Registrar of Co-operative SocietiesIn the matter of application of a Co-operative Society under the Delhi Co-operative Societies Act, 2003.Certificate of RegistrationI do hereby certify that pursuant to the Delhi Co-operative Societies Act. 2003 (Delhi Act 3 of 2004), a co-operative society by the name and type of .............................................. co-operative Society Ltd., with registered address ........... District................................. in the National Capital Territory of Delhi has been registered in this office at S.No........................ on ...................................The Bye-laws filed by the said co-operative society have also been duly registered.Given this ...................................Day of ............ 20......................at Delhi under my seal and signature.Signature of Registering AuthorityStampForm 4(See sub-rule (1) of rule 7)Register of Co-operative Societies registered or deemed to be registered under the Act.
| Part ............ |
District ........... |
| Registered Sr. No. |
Full Name & Address of the Co-operativeSociety
|
Area of Operation |
Date of Registration |
Application No. |
Class of co-operative Societies as per rules |
Sub-Classes |
| 1 |
2 |
3 |
4 |
5 |
6 |
7 |
| |
|
|
|
|
|
|
|
Page No. and date of Govt. Gazette NotifyingRegistration
|
Initials of Registrar/ Registering Authority |
Date of winding up by the Registrar/ RegisteringAuthority
|
Page no. and date of Govt. Gazette notifyingwinding up
|
No. and date of cancellation action |
Initials of the officer authorized by theRegistrar to keep the Register
|
Remarks |
| 8 |
9 |
10 |
11 |
12 |
13 |
14 |
| |
|
|
|
|
|
|
Form 5(See Sub-rule (3) of rule 7)Statement showing the particulars of the Co-operative Societies existing on the date of commencement of these rules and deemed to have been registered under the Delhi Co-operative Societies Act. 2003 (Delhi Act 3 of 2004)
| S.No. |
Existing Registration No. |
Date of Registration |
Name and Address of Registration |
Classification Under the Rules |
Objects |
| 1 |
2 |
3 |
4 |
5 |
6 |
| |
|
|
|
|
|
Form 6(See schedule (6) of rule 12)Notice under Sub section (6) or (7) of section 12By Registered Post A.D.ToThe Chairman/President,..............Co-operative Society......................Sir.It appears to me that an amendment/amendments of the bye-laws of your co-operative society as indicted in the attached statement is/are desirable in the interest of your co-operative society.I am to request you to consider this/these amendment/amendments in the general body meeting of the co-operative society in the interest of the co-operative society and to call upon you by this notice under section 12(6) of the Delhi Co-operative Societies Act 2003, to take necessary steps to make the amendments to the bye-laws of your co-operative society within a period not exceeding sixty days from the date of the receipt of this notice, failing which action will be taken as provided under section, 12 (3) of the Delhi Co-operative Societies Act, 2003.Yours faithfully,Registrar of Co-operative SocietiesNo. .........Date ........(Seal of the officer)Statement accompanying notice under section 12 (6)
| S.No. |
The exact wording of existing bye-laws |
Bye-laws as it would read after amendments |
Exact wording of bye-law if it is a new one |
Reason why amendments is/are/considered necessary |
| 1 |
2 |
3 |
4 |
5 |
| |
|
|
|
|
Signature ofRegistrar Co-operative SocietiesForm 7(See sub-rule (4) of rule 17)Notice to members, creditors and other persons whose interests will be affected by the amalgamation/transfer of assets and liabilities/conversion/divisionNotice is hereby given as required by sub-section(4) of section 16 of the Delhi Co-operative Societies Act. 2003, by the ................................. co-operative society having registration No.................. dated................... and having its registered office at ..................................... to all members/creditors/persons interested that the cooperative society, after obtaining the approval of the Registrar and a preliminary resolution to that effect having been passed by a special general meeting of the co-operative society held on ............................................. has decided to amalgamate itself with ................................ co-operative society, convert itself into ........................................co-operative society, divide itself into (1) ................................ (2)................... co-operative society, transfer its Assists and Liabilities to the co-operative society. The details regarding transfer of liabilities of the society to be amalgamated transferred, converted or divided are given in the Schedule given below:-I. Applicable to co-operative societies amalgamating, transferring assets and liabilities or converting:-(1)Name of the co-operative society or societies.(2)Statement showing the assets and liabilities of the society (to be enclosed).(3)Names of members and creditors.N.B. information should be given separately in respect of each society which is affected by the amalgamation, transfer of assets and liabilities or conversion.II. Applicable to co-operative societies to be divided.(1)Name of the co-operative society.(2)Present area of operation.(3)Statement showing assets and liabilities (to be enclosed)(5)Names of creditors.III. Applicable to co-operative societies which will stand divided, particulars of (1) co-operative Society.(i)Assets and liabilities which will remain with the co-operative society after division (statement to be enclosed).(ii)Proposed area of operation.(iii)Names of members who will remain with the co-operative society.(iv)Names of creditors who will remain with the co-operative society.Particulars of (2) ................................................... co-operative society.(i)Assets and liabilities which will remain with the co-operative society after division (statement to be enclosed).(ii)Proposed area of operation.(iii)Names of members who will remain with the co-operative society.(iv)Names of creditors who will remain with the co-operative society.Any person whose interest is affected by the proposed amalgamation transfer of assets and liabilities, division or conversion may send his objections, if any, and give intimation of his option to become a member of any of the new co-operative societies to continue his membership in the amalgamated or converted co-operative society to demand payment of share or interest or dues, to the office of the co-operative society within one month from the date of this notice.If no option is exercised and if no objection is received within thirty days, it will be assumed that the interested persons have assented to the decision.(By order of the Committee)PlaceDatedSecretaryForm 8(See rule 33(1))List of members of ................................ Co-operative Society Ltd.Address.......................................................................................................................
| S.No. |
Membership No. |
Name in full |
Address |
Father's/ Husbands Name |
Name of the nominee if any |
| 1 |
2 |
3 |
4 |
5 |
6 |
| |
|
|
|
|
|
Form 8-AList of members in case of Federal co-operative society
| S.No. |
Membership No. of the co-operative Society in thefederation
|
Name and Address of the member of co-operativesociety
|
Registration No. of the co-operative society |
| 1 |
2 |
3 |
4 |
| |
|
|
|
Form 9(See sub-rule (1) of rule 63)I................................................................(age) ................................. S/o, D/o, W/o ............................................ residing at............................................................................................................ having been admitted to the membership of ............................................................................ Co-operative Society Ltd., with limited liability.(1)Being desirous of borrowing loan from the said co-operative society;(2)Having borrowed loan from the said co-operative society before the date of the coming into force the Delhi Co-operative Societies Act, 2003 (Delhi Act 3 of 2004); make this declaration as required under section 45 of Delhi Co-operative Societies Act, 2003 (Delhi Act 3 of 2004) that I own property/Land as specified in the schedule.(3)I have interest as a tenant and I hereby create a charge on the said Property/ Land in favour/interest of the above said co-operative society for the payment of loan which the co-operative society may make and for all future advances, if any, which the cooperative society has made may make to me subject to the maximum amount of Rs............................................. together with interest on the such amount of loan and advances.
Schedule 21
Description of Land(1)Name of Village. -.............................................(2)Khasara No. -.............................................(3)Kind of land. -.............................................(4)Share in Land. -.............................................(5)Extent. -.............................................(6)Remarks, if any. -.............................................In witness where of I .................. hereunder set my hand this .............................................. day of . .................. 20.. and signed and delivered by the above named in presence of witnesses.
| Witness |
(1) Applicants: |
Signature |
| |
(2) Borrowers |
|
Note - (1) or (2) strike off which is not applicable.Form 10(See sub rule (2) of rule 63)Register of declaration under section 45 of the Delhi Co-operative Societies Act, 2003 (Delhi Act 3 of 2004)
| Sr. No. |
Date of entry in register |
Name of the Member |
Date of declaration |
Name of village in which land situated |
| 1 |
2 |
3 |
4 |
5 |
| |
|
|
|
|
Description of Land:
| Khasra No. |
Area |
Kind of Land |
Share in land |
Extent |
Remarks |
Amount of loans/ advances/ Borrowed |
Remarks, if any |
Signature of Chairman/ CEO/MD/ GMD |
| 6(i) |
6(ii) |
6(iii) |
6(iv) |
6(v) |
6(vi) |
7 |
8 |
9 |
| |
|
|
|
|
|
|
|
|
Form 11(See sub-rule (6) of Rule 82)Rectification report on the audit/enquiry ReportName and address of the co-operative society ...................... Period of audit covered.................................................................... Date of Audit ...................... No. and date of communication of audit report/remarks .............................................. ......................
| S. No. of objection in enquiry report |
Observation made by the Auditor/ Enquiry Officer |
Explanation of the Society |
No.& date of the resolution of CommitteeApproving the reply
|
| 1 |
2 |
3 |
4 |
| |
|
|
|
Form 12(See sub-rule (1 of rule 84)Before Shri .............................. Addl./Joint/Deputy/Asstt. Registrar Cooperative Societies, Govt. of NCT of Delhi Administration, Delhi Arbitration Case No..........20......In the matter of reference of dispute under Section 70 of the Delhi Co-operative Societies Act, 2003 (Delhi Act 3 of 2004).3.
Defendants(Name, father's name, occupation and complete postal address of the claimant and defendants).Claim1. Facts showing that the matter in dispute falls within the scope of section 70 (1) and is between the parties mentioned therein.
2. Facts showing that the reference is within time as provided under Section 70(4).
3. Facts constituting the cause of action.
4. Relief either simple or in the alternative which the claimant claims.
5. List of document to be filed alongwith the claim:
(1)Copy of the resolution of the Managing Committee if the co-operative society is the claimant,(2)Pay-in-slip for deposit of application fee with the Financing Bank/RCS office.(Claim will be divided in paragraphs consecutively number).Signature....................................Claimant thorough.......................Verification from SocietiesVerified at Delhi this .............................day of..........................20 .that the contents of this claim are true to the best of information and knowledge (derived from the record of the co-operative society which are believed to be true and kept in the regular course of its business.For Society.................................For othersVerified at Delhi this ........................... day of....................... 20 that the contents of above claim are true to the best of my information and knowledge believed to be true.Claimant....................................Form 13(See sub-rule (3) of rule 84)Arbitration Cases Register
| S. No. of the Case |
Date of filing of the case |
Name(s) of Claimant |
Name(s) of defendants |
Nature of claim in brief |
Date of Registrar's orders |
Brief decision of Registrar |
| 1 |
2 |
3 |
4 |
5 |
6 |
7 |
| |
|
|
|
|
|
|
| Sign of Asstt. Registrar |
If admitted, date of reference to Arbitrator |
Name of Arbitrator |
Date of decision by Arbitrator |
Date of application of issue of certificate forexecution
|
Date on which certificate under Section 126issued
|
Asst. Registrar's signature |
| 8 |
9 |
10 |
11 |
12 |
13 |
14 |
| |
|
|
|
|
|
|
Form NO 14(See sub-rule (2) of rule 89)File No________Name of the co-operative Society _______ Cooperative House Building Society Ltd (Registration No. __________________ (Year)Address_______________________________________Pin:___________________Certificate of AllotmentSh/Smt/Ms__________________ S/o/W/o/D/o ______________________________ resident of______________________________________ Pin__________________ holding membership No.______________________ is a member of the __________Cooperative House Building Society Ltd. registered under the then Delhi Cooperative Societies Act, 1972, now deemed to have been registered under the Delhi Cooperative Societies Act, 2003 (Act 3 of 2004) having Registration No. _____ with registered office at ___________________________________________ Pin_______has developed plots of different sizes in the area popularly known as ____________ at______________________________________Pin ____________________, on the piece of land measuring ____________ acres/ hectres in the residential scheme allotted by the Delhi Development Authority (hereinafter DDA) or the Land and Building Department of Government National Capital Territory of Delhi ( hereinafter L &B Deptt) through a duly registered Perpetual Lease Deed of the land registered in the office of Sub Registrar No.__________ at ___________ vide Registration No._____ Book No.______Volume No I pages from ___ to ____ dated______ in accordance with the sanctioned layout and building plan approved by DDA vide letters No _______ & _____ dated ___ and ____respectively. The Co-operative Society in accordance with the provisions of section 77 got the draw of lot for the plots conducted through the Delhi Development Authority/Land and Building department of the Government of the National Capital Territory of Delhi on ____ . The DDA/ L& B Deptt conveyed it approval of draw of lot for the plots vide letter No. ____dated_____.Sh/Smt/Ms __________ S/o/Wo/D/o _______ resident of _______,_____________ Pin ___________ who had opted and paid for a plot measuring _______. Sq. yards/meters ____________ amounting to Rs_________ (Rupees_________________) in the draw of lots for the plots conducted on _________ by the DDA/ L & B Deptt of the Government of National Capital territory of Delhi was allotted plot No______ measuring____ sq meters/yards in Block No. ____ Avenue/street _______ along with interest in the common areas and facilities developed by the Society more specifically given in Annexure appended to this. Allotment Letter after executing a Sub-lease deed for the said plot duly registered in the office of Sub-registrar No _________ at_____ Registration No__ Book No _______ Volume No_______ pages from ___ to ___ dated ______.Now consequent upon transfer right/title and the interest on account of death of the original member i.e sub lessee to the legal heir/ through gift/ conversion of lease hold land and building to freehold in respect of the aforesaid plot No. ____ in favour of Sh./ Smt./ Ms______ S/o/W/o/D/o___________ R/o______________________________ Pin _________ on____by the Society vide File no _____________ dated________, the plot No.__________________________ is now deemed to have been allotted in the name of Sh/Smt/Ms _______________ with effect from __________ vide prior approval of the transfer by the Lessor i.e DDA or on conversion of lease hold rights in plot to freehold after getting a Conveyance Deed registered in the office of Sub-registrar No._____ at _______ videRegistration No.______ Book No._____ Volume No I Pages from___ to ___ dated ______ or sale of freehold property by executing a Sale Deed registered in the office of Sub registrar No _____ at vide Registration No ___ Book No Volume No I pages from __ to __ dated _____ the __ followed by approval of his /her membership by the committee of the Society vide resolution No ____ dated _______.So long as the said plot allotted in the name of the member/transferee in the name of Sh/Smt/Ms_______________________ S/o/W/o/D/o_________ ________ resident of _________________ Pin ______________________________ is in the records of co-operative the Society, the ownership right of the member shall be inforce as provided in section 76.On the above terms and condition the plot No.______________ is now deemed to have been allotted to Sh/Smt/Ms _____________ S/o.W/o,D/o ________ resident ___________________________________________________ Pin________membership No _____ for residential purposes only. Any breach/breaches of the provisions of the Delhi Cooperative Societies Act, 2003, rules framed thereunder, bye-laws of the Society and also the regulations framed by the general body of members of the Society for the management of the Society and the terms and conditions of the Perpetual Lease Deed and Sub lease deed of the land and the plot respectively, which is/are considered by the Society or the concerned authority a breach/ breaches, after giving a reasonable opportunity to explain to the affected member, shall render the member liable for legal action at his cost, risk and liability.This allotment letter No____________ dated______ this day of ______ 200 has been issued based on the information and records available in the Society vide Resolution No. _____ dated____, whereby the following office-bearer(s)/ officer(s) have been authorized by the Committee to sign this Allotment Letter and use Common Seal of the co-operative Society for this purpose.Common SealAuthorised Signatories I II IIINameDesignationNotes:-(1)To be prepared in Duplicate - First copy to member and second copy for the co-operative Society's record.(2)If allotment has been done by the DDA in more than one draw, the date of draw in which the member has been allotted flat besides the date of approval for this by the DDA should be given.(3)Any change in the ownership, this para shall be usedForm 15(See sub-rule (2) of rule 89)(Under section 91 for flats in Cooperative Group Housing Societies)File No.......................Name of the co-operative Society...................................... Cooperative Group Housing Society Ltd.Registration No............................Address..................................................................................................................................................................................................................................................................................................Pin................................................................................Certificate of AllotmentSh./Smt./Ms.............................................................................................................S/o,............................................W/o............D/o................... R/o ..........................................................................................Pin1100...........holding Membership No...................... is a member of the ..............................Cooperative Group Housing Society Ltd. (hereinafter the Society) - a cooperative housing society registered under the then the Delhi Cooperative Societies Act , 1972, now deemed to be registered under the Delhi Cooperative Societies Act, 2003 (Act 3 of 2004) having Registration no........................... with registered office at ........................................................................................................... Pin ............................................. 1100...... which has constructed ............. Flats on Plot No.................. Sector ................... Delhi, Pin 1100..... on the piece of land measuring .......................... metres / acres / hectares in the residential scheme allotted by the Delhi Development Authority (hereinafter the DDA) on the Perpetual Lease basis through a duly registered Perpetual Lease Deed of the land registered in the office of the Sub-Registrar No............. at .................. vide Registration No............................................ Book No._____, Volume No_ Pages from .............. to .................................. dated.................................. for the construction of ...................................... flats and for other common areas and facilities in accordance with the sanctioned Layout and Building Plans approved by the DDA vide letters no.......... ...........................and ..................................... dated ........................ and ...........................respectively. The cooperative Society in accordance with the provisions of Section 77 got the draw of lot for flats conducted through the DDA on ................... The DDA conveyed its approval of draw of lot for flats vide letter no..................................... dated.............................Sh./Smt/Ms.............................................S/o or W/o,D/o...........R/o................................................................................................................Pin 1100.....who had opted and paid Rs............................ (demanded upto the time of draw) for the category ..................... with a built up area / super area ........................ sq. mtrs/sq. feet in the draw of lot for the flats conducted by the DDA on ............... was allotted flat no................... in Block No........................on .................. floor with car parking facility for one car in the stilt area /basement / open area in accordance with terms of the Perpetual Lease Deed, approved Building Plans and the scheme approved for this purpose by the general body of the members society with regard to the cost, specifications, allotted area, common area and facilities etc. Now consequent upon transfer of occupancy right on account of death of the member allottee the legal heirs through gift / conversion of occupancy right for lease hold to free hold in respect of the said Flat No.........in favour ofSh./Smt./Ms................S/o,...........W/o,...............D/o................... R/o .......Pin............... 1100..... on by the co-operative Society, the Flat No.................... is now deemed to have been allotted in the name of Sh./Smt./Ms. ....................with effect from .............vide approval of the transfer by the Lessor (DDA) or on conversion of lease hold property to freehold after getting a Conveyance Deed registered in the office of Sub Registrar No............... vide Registration No........... Book No............. Volume No...................... Page from .......... to .........dated ..................... or sale of freehold flat by executing a Sale Deed registered in the office of Sub Registrar No............... vide Registration No.............................. Book No........................ Volume No............... Page from.......... To ......... dated .............. followed by approval of his / her membership by the Society vide Resolution No.................. dated .......................So long as the said flat allotted in the name of the member / transferee is in the name of Sh./Smt./Ms..........................................................................................................S/o/W/o/D/o ..................................................................................................................R/o ..........................................................................................Pin............................................1100.....in the records of the Society, the occupancy right of the member shall be in force as provided in section 76.On the above terms and conditions the Flat No.......................... is now deemed to have been allotted to Sh./Smt./Ms........................................................................... S/o / W/o /D/o................................................................................ R/o ..........................................................................................Pin...................................1100..... Membership No............... for residential purposes only. Any breach / breaches of the provisions of the Delhi Cooperative Societies Act, 2003, rules framed thereunder, bye-laws of the Society; also the regulations of the general body of members of the Society for the management of the Society and the terms and conditions of the Perpetual Lease Deed of land, which is / are considered by the Society or the concerned authority as breach / breaches, after giving a reasonable opportunity to explain to the affected member, shall render the member liable for legal action at his cost risk and liability.This allotment letter No........................... dated this ............................day of.............................200 has been issued based on the information and records available in the society vide Resolution No. .............. dated the ........................ whereby the following office bearers / officer has been authorized by the committee to sign this Allotment Letter and use the Common Seal of the Society for this purpose.Common SealAuthorised SignatoryName I II IIIDesignationNotes :(1)To be prepared in Duplicate - First copy to member and second copy for the Society's record.(2)If allotment has been done by the DDA in more than one draw, the date of draw in which the member has been allotted flat besides the date of approval for this by the DDA should be given.(3)Any change in the ownership, this para shall be usedForm 16(See sub-rule (3) of rule 90)(For member of a Cooperative Group Housing Society)File No_______Name of the co-operative Society_________ Cooperative Group Housing Society Limited _________ Cooperative House Building Society Limited (Registration No__________ Year) Address:___________________________ Pin____________Certificate of OccupancyWHEREAS a Certificate of Allotment No _____dated____ has been issued to Sh/Smt/Ms ______ _____________________________ S/o,W/o,D/o______________________________________ resident of____________________ Pin______ a member of_______ Cooperative Group Housing Society Ltd. (hereinafter the Society)_________ membership No______ in respect of flat No_____ with a covered area of__ sq meters/feet in block No._____ of the Society as per provisions of section 91.AND WHEREAS the said member has duly paid all the dues as determined and notified by the committee.Now ThereforeSh/Smt/Ms___________________________S/o,W/o,D/o________________resident of_________________ Pin____ membership No___ is hereby granted a Certificate of Occupancy in the respect of flat No___ with covered area of____ sq meters /feet in Block No___in the_______________Cooperative Group Housing Society Ltd. popularly known as_________with a condition that the member shall always comply with the provisions of section 76. This Certificate of Occupancy No. ______ dated _______has been issued based on the information and records available in the Society vide Resolution No dated , of the______________committee whereby the following office-bearers/officer have been authorized by the committee to sign this Certificate of Occupancy and use Common Seal of the Society for this purpose.Common Seal
| Authorised Signatories |
Name |
| |
Address |
| Authorised Signatories |
Name |
| |
Address |
| Authorised Signatories |
Name |
| |
Address |
PlaceDateForm 17(See sub-rule (1) of rule 91)Form of Nomination(To be furnished in triplicate)ToThe secretary____________ Cooperative House Building Society Ltd.____________Cooperative Group House Society Ltd______________________________________ Pin _______________Sub: Application for Nomination for transfer of Share and interest after death.Sir,I, Shri/Smt/Ms________________ S/o,W/o,D/o______________________________________ resident of __________________________________________________________________Pin______.membership No.__ am a member of the ______________Cooperative House Building Society Ltd./_______________ Cooperative Group Housing Society Ltd.2. I hold Share Certificate No. ____ dated___ fully paid up share numbering___ of the value of Rupees____ each, bearing numbers from __ to __ (both inclusive) issued by the said cooperative housing society.
3. I also hold the Plot No.____/Flat No.___ measuring an area of __sq meter/covered area of____ sq meter/ in the Society's complex popularly known as_______ at_____ and numbered___in block/pocket/street_____ at____________ Pin_________.
4. As provided in section 78 read with rule 91 of the Delhi Cooperative Societies Rules, 2007, I hereby, nominate the person(s) within the blood relation as per provisions of the Perpetual Lease of land whose particulars are as shown below to whom my share or interest in the capital of the______________Cooperative House Building Society Ltd./_____________ Cooperative Group Housing Society Ltd shall be transferred in the event of my death.
| Sr.No |
Name of the Nominee(s) along with Father's/Husband's name
|
Permanent address of the nominee(s) with Pin Codealong with PAN No. if any
|
Relationship with the nominee |
Share of each nominee(s) (percentage) |
Date of birth of the Nominee(s) if the nominee(s)is a minor
|
| 1. |
|
|
|
|
|
| 2. |
|
|
|
|
|
| 3. |
|
|
|
|
|
| 4. |
|
|
|
|
|
5. I hereby, state that Sh/Smt/Ms_______________________ S/o,D/o,Ms___________________ aged___ years, the first named nominee shall apply for claim of share and interest in respect of the said plot/flat in the cooperative housing society and other nominee(s) shall be joined as a joint member(s). All the nominees shall have to give an indemnity bond with application for claim indemnifying the cooperative housing society against any claims made in respect of my said share(s) and interest in the plot/flat by the nominee(s).
6. As the nominee Sh____________________at serial No_______ is minor, I, hereby appoint Sh/Smt/Ms______________________S/o./W/o./D/o___________________________________ resident of_________________________________ Pin_________ as guardian/legal representative of the minor to represent the minor nominee in matter connected with the nomination.
7. This may be deemed my last Will in respect of above property only. In witness whereof, my hand, this day of____________ two thousand___________
Yours faithfully,Name & Signature of Nominator MemberAddress__________________________PhotoNominatorPin___________Phone : Mobile:- :Witnesses.We hereby confirm and state that the above nomination has been made by the Nominator / Member Sh. /Smt. / Ms. __________________ in our presence in full sense and good health.Name and address of witness(1)S/o............/R/o-........................................................Pin(2)S/o............. R/o.-.............................................PinThe nomination was placed in the meeting of the committee of the cooperative housing society held on ____ for being recorded in its minutes at page No.The nomination has been recorded in the Nomination Register at Sr. No.______Secretary/Authorised Person ___________ Cooperative HouseBuilding/Group Housing Society Ltd.Received the duplicate copy of Nomination.Date:NominatorMemberForm 18(See sub-rule (2) of rule 92)(Application of notice of intimation of a member/occupancy right holder to transfer his share and interest in the cooperative housing society.)ToThe Secretary_______________________Cooperative House Building Society Ltd.Cooperative Group Housing Society Ltd_____________Pin____________Subject : Intimation of transfer of share and interest in respect of plot/flat No___in the cooperative housing society.Sir,Sh/Smt/Ms ___________________________ S/o,W/o,D/o______________________________resident of___________________________________________________ Pin _____________a member/a person who has acquired occupancy right in plot/flat No______________ measuring_______ sq meters numbers _____ of the ________________________________Cooperative House Building Society Ltd. / Group Housing Society Ltd and am in possession of Share Certificate No _____ containing fully paid up share of Rs ____ bearing distinctive numbers from __ to__ (both inclusive), popularly know as _______ addressed at ______ hereby give you notice as required under rule 92 of Delhi Cooperative Societies Rules, 2007 to transfer my share and interest in respect of my said plot/flat No __ .Place :Date:Yours faithfullyNameSignatureAddress:Pin ______TransferorPAN ________________Form 19(Sub-rule (2) of rule 92)Letter of consent of the society for the transfer of share and interest of the member/persons who has acquired occupancy rightToThe Sh /Smt/Ms.Sub : Consent letter to acquire share and interest in respect of flat No _______ / Flat No____________ in the Cooperative Housing Society.Sir,Sh/Smt/Ms_________________S/o,W/o,D/o_______________resident of _________ Pin _____ a member/a person who has acquired occupancy right by converting plot No _________ flat No ___________ of the Society to freehold, proposes to transfer the Share and Interest in the Capital Property in the Society, to me/us. I/We hereby give consent for the purposed transfer of Share and Interest of Shri/Smt/Ms ________ in the capital/property in the co-operative Society under Rule 92 of the Delhi Cooperative Society Rules, 2007.Place:Date:Yours faithfullyName of the Society:Address:Transferee:-PANForm 20(See sub-rule (2) of rule 92)Application of Membership(For Purchaser having Registered Power of Attorney or Registered Agreement or RegisteredSale deed of a Plot/ Flat in Housing Co-operative Society)ToThe Hony. Secretary,____________________________________Sub:-Sir,1. That I am submitting my application for membership with the following details and information in pursuance of provision of Section 91 of D.C.S. Act 2003 as amended and enforced w.e.f. 13.1.2007.
2. That I have purchased Plot/Flat No. ___________ in the Cooperative Group Housing Society popularly known as ______________from Shri/Smt./Ms. __________________ S/o/W/o/D/o _________________through instrument of Power of Attorney & Agreement for Sale. Certified copies of Power of Attorney/Agreement to Sale or Sale Deed are enclosed.
3. That the original Demand Draft/Pay Order payable in Delhi in favour of _______________Cooperative Housing Society vide No. ________________ dated _______________drawn on _______________Bank of Rs._____________(Rupees______________) as transfer fee and Share money and Admission Fee is enclosed.
4. That I confirm that I have read the Byelaws of the Cooperative Housing Society and shall abide by them in the affairs/matters of the _________ Cooperative Housing Society relating to me vice versa. Further I confirm that I am eligible to be member of the cooperative housing society.
5. That my personal details are as under:-
a. Nameb. Father's/Husband Namec. Date of Birthd. Permanent Addresse. Telephone No.f. PAN No.6. I hereby also undertake to share liability, if any of the original member in respect of dues towards the society.
Now I request that I may be enrolled as a regular member of the cooperative housing society with all privileges, rights, liabilities, etc. Assuring you my full cooperation all the time.Yours faithfully(Name & Signature of Applicant)
Encl. As per list.Form 21(See sub-rule (2) of rule 92)AffidavitI,___________________________________S/o,D/o,W/o,Shri___________________ R/o ___________________________________________________________________ Delhi/New Delhi,Do hereby solemnly affirm and declare as under:-1. That I have purchased Plot/Flat No. ______from Shri / M/s_____________________ s/o or d/o or w/o ______________________in the Coop. Group Housing/House Building Society popularly known as ______________________________________ Through instrument of Power of Attorney/Agreement for Sale/Sale Deed.
2. That I have purchased _____________no. of flats in the society.
3. That I confirm that I shall abide by the Byelaws of the Society applicable to members.
4. That I also undertake to share liability if any of the original member in respect of due towards the Society past or present.
5. That I hereby indemnify the society from any claim on account of original share certificate or any other document of the original member.
DeponentVerificationI, the above said Shri/Smt. _______________________________________________ S/o/D/o/W/o _________________________R/o_____________________________________ do hereby solemnly affirm and declare that the contents of the above paras are correct an true to the best of my knowledge and belief and nothing has been concealed and or suppressed and or misrepresented.Verified at Delhi on this _________________________day of________________200DeponentForm 22(See rule 93)Application of transfer of share and interest as provided in section 80 by a nominee, heir, or legal representative of deceased member - allottee in respect of lease hold land where the property has not been converted to free hold of a cooperative housing society.ToThe Secretary____________ Cooperative House Building Society Ltd.Cooperative Group Housing Society Ltd._______________________ Pin_____________Sub: Application for transfer of share and interest of Late/Sh/Smt/Ms_________________S/o, W/o. D/o_______________________ Membership No________ of the______________Cooperative House Building Society Ltd/______________ Cooperative Group Housing Society Ltd.Sir,I am the nominee, heir legal representative of Late/Sh/Smt/Ms_________________ S/o.W/o.D/o ____________________ resident of___________________________________Pin__________a member allottee of the cooperative housing society who was occupying a lease hold property No _____ in the cooperative housing society. This nomination has already been recorded in the books of the cooperative housing society or through a registered "Will" of the deceased. Certified copy of this is enclosed.(2)As the land to the cooperative housing society has been allotted on perpetual lease basis by the lessor, therefore I, request the committee of cooperative housing society to forward the application, for transfer of share and interest to the Delhi Development Authority with its recommendations in the form of the resolution of the committee in terms of the perpetual lease deed of the Land allotted to the cooperative housing society by the lessor. For this purpose duly completed necessary documents as prescribed by the Delhi Development Authority are also enclosed in duplicate for onward transmission to the Delhi Development Authority for their approval..(3)You are also requested to intimate dues of the deceased member of the cooperative housing society in respect of the property which will be paid to the cooperative housing society by me.(4)On mutation of the transfer of occupancy right in respect of said property by the Delhi Development Authority, the share and interest in respect of the said property may kindly be transferred in my favour in the name of the first person as appearing in nomination/will and other nominee(s) may be enrolled as joint member(s), as provided in section 78. Simultaneously, I may also be enrolled as member of the cooperative housing society. I am not required to pay transfer fee under section 79, therefore, I hereby undertake to pay admission fees on demand from the cooperative housing society.(5)I hereby undertake and confirm that I shall always be governed by the provisions of the Delhi Cooperative Societies Act, 2003 read with rules framed thereunder, bye-laws and regulations framed by the general body of members of the cooperative housing society form time to time(6)I, hereby, also undertake to give an indemnity bond, indemnifying the cooperative housing society for any loss, liability, legal action etc on account of transfer of share and interest of the deceased in my name.Kindly acknowledge receipt of the application on the third copy of the application; which is being submitted in duplicate.Thanking youYours faithfully,Name & Signature(s)Address of the nominee(s)............................. Pin............................................Encl :(1)Proof of claim as of nominee, heir, or legal representative.(2)Completed application in duplicate as prescribed by the DDA for its onward transmission to the DDA for transfer of share and interest of the deceased; out of which one copy may kindly be retained for cooperative housing society's records.Place :Date:Form 23(See rule 95)Letter to the Sub-Registrar - Registration appointed under Registration Act, 1908 about registration of mortgage or declaration of charge on a property in favour of the cooperative housing society or the apex for loans granted.ToThe Sub-Registrar,No.AddressPinSubject: Forwarding of copy of mortgage executed or declaration made of charge on the property in favour of Cooperative housing society or apex for Loans granted.Sir,In pursuance of powers vested under section 82 of the Delhi Cooperative Societies Act, 2003 (Act 3 of, 2004) extracts attached, please find a copy of the instrument whereby a property has been mortgaged or a written declaration creating a charge has been made on such property has been made duly certified by the authorized person of the Cooperative Housing Building Society Ltd. .....................Cooperative Group Housing Society Ltd. / Delhi Cooperative Housing Finance Corporation Ltd. as per details given below for entering in Book No. 1 prescribed under Section 51 of the Registration Act, 1908 (16 of 1908). You are requested to confirm the entry of the executed document which is being sent herewith by confirming it in writing in the second copy of the letter in due course by registered post or through messenger by hand delivery.Details of Document Executed
| S. No. |
Name of Mortgagor |
Details of property on which mortgage charge hasbeen created or declaration of charge made
|
Total number of pages of the registered document. |
Nature/ type of the document Mortgage /Declaration
|
Date of Execution |
Remarks |
| 1 |
2 |
3 |
4 |
5 |
6 |
7 |
| |
|
|
|
|
|
|
Yours faithfully,Signature & name of the Authorized signatory of the................ Cooperative House Building Society Ltd................. Cooperative Group Housing Society Ltd.Delhi Cooperative Housing Finance Corporation Ltd.Confirmation of Registration Under Section 51 of The Registration Act, 1908 (16 of 1908)It is hereby confirmed that the above document has been entered in the records of this office vide Registration No................... Book No. ......... Volume No. ............pages from .................... to ....................dated.......Sub-Registrar No.SealPlace :Date:Form 24(See rule 103)Name of the Cooperative Housing SocietyAddress................................. Pin........Registration No..............................Register of Properties
| S.No. |
Item |
| 1 |
2 |
| 1. |
LAND |
| |
(a) Lease hold / Free hold |
| |
(b) Total area (sq. meters / hect.) |
| |
(c) Total land premium / Cost Paid |
| |
(d) Particulars of perpetual lease deed / Sale deed. |
| |
(e) Annual ground rent (Rl) |
| |
(f) Mortgage Charge |
| |
(g) Dispute with land owning agency |
| |
(h) Any other relevant information |
| 2. |
BUILDING |
| |
(a) Total No. of Plots / Flats |
| |
(b) Area and category of Plots / Flats, (sq. meters) |
| |
(c) Cost of plots / flat. Area and categorywise with grandtotal of cost. (Rs.)
|
| 3. |
COMMON AREAS AND SERVICES |
| |
(a) Parks |
| |
(b) Street and other lights. |
| |
(c) Generator |
| |
(d) Lifts |
| |
(e) Fire fighting system |
| |
(g) Office |
| |
(h) Water supply |
| |
(i) Internal Services |
| |
(j) Intercom |
| |
(k) Community hall / club / school / sports / commercialfacilities etc.
|
| |
(l) Other Services. |
| 4. |
CONVERTED TO FREEHOLD |
| |
(a) Total number of plots |
Converted to Free hold (Nos.) |
| |
Category wise (Nos.) |
| |
(i) |
| |
(ii) |
| |
Total |
Total |
| |
(b) Total number of Flats |
Converted to Free hold (Nos.) |
| |
Category-wise (Nos.) |
| |
(i) |
| |
(ii) |
| |
(iii) |
| |
Total |
Total |
| |
(c) |
|
Particulars containing details of properties ofcooperative housing society
|
Book Value Rs. |
Depreciated Value (Rs.) |
Market Value (Rs.) |
| 3 |
4 |
5 |
6 |
| |
|
|
|
Form 25(See sub-rule (1) of rule (123)To.The Registrar,Co-operative Societies,Delhi Administration, DelhiApplication under section 105 of the Delhi Co-operative Societies Act, 2003Case No.....................
| .................................... |
Claimant Society |
| .................................... |
Versus |
| .................................... |
Defaulter |
I, having been authorised by the Managing Committee of ................................ Co-operative Society Ltd., by its resolution No.......................................... dated the .......................20 , a copy of which duly certified signed as true copy of the original is enclosed, submit as under:(1)That the defaulter who is a member/past member/deceased member of the claimant society has owed to it a sum of Rs................................principal and Rs...................... interest till the date of application on account of....................................... and that this amount is still outstanding against him in the books of the claimant society.(2)That the claimant society has acquired a first charge on the property described in the Schedule annexed ................. herewith for repayment of the above mentioned debt/outstanding demand against the defaulter, which belonged to him/formed part of the estate of deceased member in the hand of his legal representative.(3)That the property described in the annexed Schedule is saleable under Section 104 of the Act. It is now prayed that an order may be made directing aforesaid defaulter to pay aforesaid amount to the claimant society with further interest at ..................... per cent P.A. from the date of this application till realisation and other expenses for the sale as may be assessed by the sales officer, failing which the amount claimed should be paid out of the sales proceed of the property described in the annexed Schedule in accordance with the provisions of the Act and the rules.Through claimant societyDated:VerificationVerified that the contents of this application are true to the best of my knowledge and belief and nothing thereon has been concealed or misrepresented.Verified at Delhi this ................... day of ..........20Signature.........................For claimant societyAnnexure
of properties subject to charge under section 45 of the Act
| S.No |
Brief description of the Property |
Name and address of the Person in whose custody,possession or control
|
Place at which the property is lying/deposited |
Another information |
| |
|
|
|
|
I declare that what is stated in the above description is true to the best of my knowledge and belief and so far as I have been able to ascertain the interest of the judgement debtor in the property here in specified.Signature of the authorised office bearerThe Delhi Co-Operative Societies Rules, 2007Form 26(See sub-rule (3) of rule 123)NoticeIn the matter of sale of property of the judgment debtor under Section 104 of the DelhiCo-operative Societies Act. 2003Case No ........................................20.
| .................................... |
Claimant Society |
| .................................... |
Versus |
| .................................... |
Defaulter |
Demand for the recovery of a sum of Rs.................................................Whereas the claimant society has applied to the Registrar for the sale of the property described in the annexed Schedule in payment of a sum of Rs........................................ as principal, Rs............... ............ as interest upto the date of application, plus further interest at ......................................% p.a. till realization and the cost of these proceedings, claimed to be due by the defaulter to the Claimant Society.And whereas it is claimed that the claimant has first charge on the property of the defaulter aforesaid.Now, in pursuance of the provision to section 104 of the Delhi co-operative Societies Act, 2003 and the rules there under, notice is hereby given to you to appear before the Sales Officer on the ................................. day of......................20 ...........to show cause why the order under Section 104 of the Act should not be made. Take notice that if you admit the claim or fail to "show cause" against this demand notice on the afore mentioned date and time, the amount now claimed by the claimant society should be paid within fifteen day of receipt of this notice by you with the sales officer failing which the property described in the Schedule annexed shall be sold and the claim satisfied out of the sale-proceeds of the property according to rules.Registrar or Authorised officerForm 27(See sub-rule (2) of rule 124)Application for the issue of Certificate -under proviso to clause (a) of section 125 of the Delhi Co-operative Societies Act, 2003In the matter of Arbitration Case No................................
| .................................... |
Claimant Society |
| .................................... |
Versus |
| .................................... |
Defaulter |
ToThe Registrar,Co-operative Societies,Delhi Administration, Delhi.Sir,1. The claimants have obtained an award against the defendants jointly/severally in the sum of Rs.......... as principal, Rs................................. as interest upto....................... and Rs.................... as cost totaling Rs with future interest at % p.a. on the principal amount till realisation.
2. The amount covered by the award is desired to be recovered as arrears of Land Revenue under clause(a) of section 105 of the Act. A certificate under proviso to this clause may be issued to the decree-holder to enable him to apply for the execution of the award through the Collector.
(Full name and address)Date......Place........Signature......Form 28(See sub-rule (3) of rule 124)In the matter of Arbitration Case No. ............
| .................................... |
Decree holder(s) |
| .................................... |
Versus |
| .................................... |
Judgment-debtor(s) |
CertificateI hereby certify pursuant to proviso to clause (a) of Section 105 of the Delhi Co-operative Societies Act, 2003 that sum of Rs.......................... principal plus Rs........................ as interest upto........................ and Rs................... cost totaling Rs.......................... is recoverable from the judgement debtor above named jointly and severally as arrears of Land Revenue according to the law for the time being in force in the National Capital Territory of Delhi relating to recovery of revenue.Given this ....................... Day of ............. 20................................. at Delhi.Signature...........Seal...........Form 29(See sub-rule (4) of rule 124)In the Court of Recovery Officer Co-operative Societies Delhi.Details of award(3)Whether any appeal preferred against the award.(4)Payment or adjustment already made if any against the decretal amount(5)Amount of award with other monetary reliefs granted into award.Principal Rs...................................................Interest upto .......................Rs......................Cost on Principal amount Rs...........................Total Rs........................................................Future interest at...................................% P.A.from.......................................... till realization.(6)Amount certified by the Registrar to be recoverable as arrears of land Revenue. Principal Rs..Interest........................... unto Rs..................Cost Rs..........................................................Total Rs..........................................................Future interest at.....................................% PA.from............. till realization at principal amount(7)Previous application if any with execution case No................. and date...................and results thereof.(8)Against whom to be executed.(1)Where attachment and sale of property is requiredDetails given in the annexed Scheduled(2)Where attachment and sale of movable / immovable property.Details given in the annexed Schedule(10)Name of the person who would assist the executing officer on behalf of the decree-holder.We/I declare that whatever is stated above is true to our/my knowledge and belief. We/I also undertake to bear all legal expenses if in pursuance of the execution proceedings any legal proceedings are filed by any person against the Recovery Officer who has our/my authority to defend him on our / my account. We/I also undertake that if execution is -made by arrest or Civil imprisonment, we shall pay all the charges for subsistence and maintenance allowance for the confinement/imprisonment of the judgement-debtorSignature.................Decree-holderDelhiDateRecovery Case No. ....... 20....Decree holderVersusJudgement-debtorIn the matter of recovery of decretal amount as arrears of land revenue under clause (a) of section 105 of The Delhi Co-operative Societies Act, 2003.We/I hereby apply for the execution of the award details of which are given hereinafter in accordance with the law for the time being inforce relating to the recovery as land revenue. I /undertake to bear all expenses for the execution of this award as may be assessed by the Recovery Officer
Schedule 23
When attachment and Sale of movable/immovable property is sought.movable propertyName of articles Name and address of the person in whose custody, person or control.immovable propertyWe/I declare that what is Stated above is true to the best of our/my knowledge and belief.Signature.......................Decree-holder ......................Form 30(See sub-rule (3) of rule 126)Notice to show-cause why a payment or adjustment should not be recordedRecovery Case No. .........
| .................................... |
Decree-holder |
| .................................... |
Versus |
| .................................... |
Judgment-debtor |
Whereas the execution of the award in the above named case, the judgement-debtor has applied to the Recovery Officer that a sum of Rs................... recoverable under the award has been paid/adjusted to the decree-holder or of Court and that the same should be recorded by the Recovery Officer as having been paid by the Judgement-debtor against the award being executed.Now this notice is given to the decree-holder to appear before the Recovery Officer ...................... on day of 20 to show cause why the payment/adjustment aforesaid should not be recorded as claimed by the judgement debtor.If the decree-holders fail to represent in this respect, an ex-parte order is liable to be passed. Given under the hand and the seal this .............................. day of ..............................20Recovery OfficerForm 31(Sees Sub-rule (1) of rule 129)Application of execution under clause (b) of section 105 of the Delhi Cooperative Societies Act, 2003 (Delhi Act 3 of 2004).ToThe Registrar,Co-operative Societies,Govt. of NCT of DelhiDelhi.In the matter of case No..............
| 1. ....................................2. .................................... |
Decree-holder |
| |
Versus |
| 1. ...................................2. ................................... |
Judgment-debtor |
We/I hereby apply under clause (b) of Section 105 of the Delhi Co-operative Societies Act. 2003 (Delhi Act 3 of 2004) for the execution of the decision/award/order details of which are given hereinafter and a certified copy of which is enclosed.(2)Date of decision/award/order.(3)Whether appeal preferred.(5)Against whom to be executed (full names and address to be given).(6)Mode of execution :-(i)If execution is to be made by attachment or sale of movable or immovable property of the judgement debtor, give full details and the names of persons in whose possession and custody.(ii)If by arrest and detention (specify the place where the judgement debtor shall be found).(iii)Name of the persons who would assist the executing officer.Verified at Delhi this................... day of....................20...................... that the above statements are true to the best of my knowledge and belief. I undertake to bear all expenses in execution of the decision/award/order.Signature of Decree HolderForm 32(See sub-rule (5) of rule 129)In the matter of execution proceedings under clause 9(b) of Section 105 of the Delhi Co-operative Societies Act, 2003 (Delhi Act 3 of 2004).
| (1) |
Decree-holder |
| |
Versus |
| (2) |
Judgment-debtor |
Demand NoticeWhereas the decree-holder applied to the Registrar, under clause (b) of Section 105 of the Delhi Cooperative Societies Act, 2003 (Delhi Act 3 of 2004) for the execution of the award/order given incase No................................. (Certified copy of which is enclosed).Where the judgement-debtor named above is required to comply with the decision/award/order mentioned above and has not so far complied-with the same.Now, in exercise of my powers, I call upon the judgement-debtor to appear before me on................................. at. .................................in my office to show cause why the decision/award/order aforesaid should not be executed according to the provisions of the Code of Civil Procedure, 1908 (Act No. V or 1908) by attachment of his property/by arrest or detention of the judgement-debtor.Given under my seal and signature this ................... day of .......................... 20.......................Signature .........................................................Seal of Recovery OfficerForm 33(See clause (a) of Rule 131)Before Shri................ Recovery Officer, Office of the Registrar, Cooperative Societies, Delhi.Execution Case No.............Decree-holderVersusJudgement-debtorWarrant of attachment of movable property in execution of the decree.To,The Bailiff,..................Whereas the judgement debtor above named was ordered by decree dated (the..................passed by.....................in Arbitration Case No.............................. to pay the amount in the margin and whereas the said sum of Rs. has not been paid.Decretal Amount Rs. P.TotalThese are to command you to attach the movable property of the said judgement debtor as set forth in /Schedule here into annexed or which shall be pointed out to you by the decree-holder or his representative or agent, and unless the said judgement debtor shall pay to you the said sum of Rs................ together with Rs..................... the cost of the attachment to held the same until further orders from the Recovery Officer.These are to command you to attach the movable property of the said judgement debtor as set forth in/Schedule here into annexed or which shall be pointed out to you by the decree-holder or his representative or agent, and unless the said judgement debtor shall pay to you the said sum of Rs.................... together with Rs................... the cost of this attachment to hold the same until further or orders from the Recovery Officer.You are further commanded to return this warrant on or before the................. day of .................................. .....................20............. with an endorsement certifying the day on which and the manner in which it has been executed or why it has not been executedGiven under my hand and the seal.......................... this day of...................20........................Seal Recovery OfficerForm 34(See clause (d) of Rule 131)Form of Bond with sureties for the production of the property at the place of sale in execution of decreeDecree-holderVersusJudgement-debtorExecution Case No........Know all men by these presents, that we (1) ..................................................... S/o .......................Judgement-debtor (2)..................................... S/o...........................................Resident of .................. (Surety No. 1) and (3).............................................. S/o Resident of.........................................(Surety No.2) are jointly and severally bound to the Recovery Officer in the above mentioned execution case in the sum of Rs........................................... to be paid to the said Recovery Officer or his successor in office for the time being.For which payment to be made we bind ourselves, and each of us in the whole we and each of our heirs, executors and administrators jointly and severally these presents.Dated this...................................... day of.................................. 20....................... signed and delivered to the saidRecovery Officer at Delhi.
| Witness : |
|
| (1) |
Signature(Name and Address) |
(Name and Address)Judgement-debtor |
| (2) |
Signature(Name and Address) |
(Name and Address)sign (2) surety (1) |
| |
|
(Name and Address)Surety (2) Sign (3) |
Whereas in the above execution case the property given in the attached schedule has been attached by the order of the Recovery Officer in the above execution case and whereas the said property has been attached and left in the charge of the judgement-debtor above named and whereas the said judgement-debtor is required and undertake to produce the said property at the place, date and time of the sale when called for by the order of Recovery Officer.Now the conditions of the obligation is such that if the above bounded judgement debtor produces the said property in saleable and good conditions on the date and place as may be specified by the order of the Recovery Officer, then this obligation shall be void, otherwise it shall remain in full price and virtue.Signed and delivered by the above bounded in the presence of witness this........................day of.....................20.......................
| (1) |
Sign.(1) |
| (2) |
Sign. (2) |
Form 35(See clause (IX) of Rule 131)Execution case No. .......Decree-holderVersusJudgement-debtorProclamation for saleNotice is hereby given under Rule 131 of the Delhi Co-operative Societies Rules, 2007 that an order has been passed by the Recovery Officer for the sale of the attached property mentioned in the annexed Schedule in satisfaction of the claim of the decree-holder in Arbitration Case No................................. mentioned in the margin. The Sale will be by public auction and the property will be put to sale in lots.The sale will be of Relief claimed the property of the judgement debtor.In the absence of an order for postponement the sale will be held by (Bailiff) at (time) on (date) at (Place) for the event of the relief claimed and specified in the margin and the cost of attachment or sale being tendered or paid before the knocking down of a lot, the sale will be stopped.At the sale the public generally are invited to bid either personally or by duly authorised agents.Given under my hand and seal this .................................day of ................................. 20.......................Recovery OfficerForm 36(See rule 132)Order to attach Salary of Public Officer or Servant of Railway or Local Authority.Execution Case No....................Decree-holderVersusJudgement-debtorTo,......................................................Whereas ..................................... (Judgement-debtor) is a (Office of the judgement-debtor) receiving salary and allowances at your hand or on your account and whereas ........................................... decree-holder in the said case has applied to the Recovery Officer for the attachment of the salary and allowances of said Shri.................................. to the extent of Rs........................................ (decretal amount) due to him under the decree, you are hereby required to with hold the said sum of Rs............................................. from the salary and allowances of the said Shri ........................ in monthly instalments of Rs.............................................. and to remit the said sum of monthly instalments to me.Given under my hand and seal of the Court this day................................................ of ...................20.........................Recovery Officer