Section 35A(1) in Uttarakhand Co-Operative Societies Act, 2003
(1)Without prejudice to other provisions of this chapter, where for two successive co-operative years (including any period before the commencement of this section)-(a)more than sixty per cent of the total dues of any primary society, which is a credit society against its members during any co-operative year, remain unpaid at the end of such year; or(b)the number of defaulting members exceeds sixty percent of the total number of indebted members of such society, at the end of any such year, than, the Chairman and all members of the committee of management of any such society shall, upon an order coming into effect under sub-section (3) vacate their respective offices as such.