Legal Document View

Unlock Advanced Research with PRISMAI

- Know your Kanoon - Doc Gen Hub - Counter Argument - Case Predict AI - Talk with IK Doc - ...
Upgrade to Premium
[Cites 0, Cited by 16] [Entire Act]

NCT Delhi - Section

Section 2 in The Delhi Co-Operative Societies Act, 2003

2. Definitions.

- In this Act, unless the context otherwise requires, -
(a)[***] [[Clause (a) omitted by Dell1i Act 1 of 2005, section 2 (w.e.f. 1-4-20.05). Clause (a), before omission, stood as under:
"(a) arbitration council means a group of three individuals constituted by the Government for the settlement of disputes under section 71 in accordance with the provisions of this Act;"]]
(b)"area of operation" means the area of Delhi from which the membership is drawn;
(c)"bye-laws" means the registered bye-laws for the time being in force and includes registered or deemed amendments of such bye-laws;
(d)"Collector" shall have the same meaning as is assigned to it in the General Clauses Act, 1897 (10 of 1897).
(e)"committee' means the governing body of a co-operative society by whatever name called, to which the management of the affairs of the co-operative society is entrusted;
(f)"co-operative bank" means a bank as defined under section 5 as amended by section 56 of the Banking Regulations Act, 1949 ( 10 of 1949);
(g)"co-operative principles" means the co-operative principles specified in the Schedule to this Act;
(h)"co-operative society" means a society registered or deemed to be registered under this Act;
(i)"co-operative year" means the year ending on the 31st day of March;
(j)"Delhi" means the National Capital Territory of Delhi;
(k)"Deposit Insurance Corporation" means the Deposit Insurance and Credit Guarantee Corporation established under section 3 of the Deposit Insurance and Credit Guarantee Corporation Act, 1961 (47 of 1961);
(l)"Divisional Commissioner" means an officer appointed by the Government as such possessing the powers of the Collector and the District Magistrate under the relevant laws for the time being in force.
(m)"federal co-operative society" means a co-operative society whose membership is available only to co-operative societies and in the case of a federal cooperative society formed with the main objective to propagate and promote activities in the field of art, culture, education, information technology, training, industry, etc., shall also include experts in the respective fields in individual capacity not exceeding one-fifths of the total strength of such society or twenty, whichever is less;
(n)"financing bank" means a co-operative bank the objects of which include the creation of funds to be lent to other co-operative societies;
(o)"general body" in relation to a primary co-operative society means all the members of that co-operative society and in relation to a federal co-operative society, means all the delegates of the member co-operative societies and the individual members as per clause (m);
(p)"Government" means the Lieutenant Governor of the National Capital Territory of Delhi appointed by the President under article 239 and designated by such under article 239 AA of the Constitution;
(q)"Lieutenant-Governor" means the Administrator of National Capital Territory of Delhi appointed by the President under article 239 of the Constitution;
(r)"member" means a person joining in the application for the registration of a cooperative society and a person admitted to membership after such registration in accordance with this Act, the rules and the bye-laws, and includes a nominal or associate or joint member and the Government when it subscribes to the share capital of a co-operative society;
(s)"NABARD" means the National Bank of Agriculture and Rural Development constituted under the National Bank for Agriculture and Rural Development Act, 1981 (61 of 1981);
(t)``officer'' means the president, vice-president, chairman, vice-chairman, managing director, secretary, manager, member of committee, treasurer, liquidator, administrator and includes any other person empowered under this Act, the rules or the bye-laws, to give directions in regard to the business of a co-operative society;
(u)"prescribed'' means prescribed by rules made under this Act;
(v)"primary co-operative society" means a co-operative society in which individuals are members;
(w)"Registrar" means a person appointed to perform the functions of the Registrar of co-operative societies under this Act and includes any person appointed to assist the Registrar when exercising all or any of the powers of the Registrar;
(x)"Reserve Bank" means the Reserve Bank of India constituted under sub-section (1) of section 3 of the Reserve Bank of India Act, 1934 (2 of 1934);
(y)"rule" means a rule made under this Act;
(z)"section" means a section of this Act;
(za)"Sub-divisional Magistrate" means an Executive Magistrate appointed under the Code of Criminal Procedure, 1973 (2 of 1974) and posted by the Government to be in-charge of the sub-division;
(zb)"Tribunal" means the Delhi Co-operative Tribunal constituted under section 114.