Legal Document View

Unlock Advanced Research with PRISMAI

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

State of Sikkim - Section

Section 88 in Sikkim Co-Operative Societies Act, 1955

88. Act of Societies, etc. to be Invalidated by Certain Defects.

(1)No act of a registered society or of a managing or controlling body or of any officer or liquidator done, in good faith in pursuance of the business of the society shall be deemed to be invalid by reason only of some defect subsequently discovered in the organization of the society or in the constitution of any such body or in the appointment or election of the officer or liquidator on the ground that such officer or liquidator was disqualified from appointment.
(2)No act done in good faith by any person appointed under this Act shall be invalid merely by reason of the fact that, his appointment has been cancelled or in consequence of any order subsequently passed under this Act.
(3)The Registrar shall decide whether any act Was done in good faith in pursuance of the business of a society.