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 Andhra Pradesh - Section

Section 26 in Andhra Pradesh Mutually Aided Co-Operative Societies Act, 1995

26. Accounts and Records

: - (I) Every Co-operative Society shall keep at its office, the following accounts, records and documents, namely:-(a)a copy of this Act with upto date amendments incorporated ;(b)copies of other laws and regulations to which the Co-operative Society is subject ;(c)a copy of its registered bye-laws with amendments made from time to time ;(d)the minutes book ;(e)accounts of all sums of money received and expanded by the Co-operative Society and their respective purposes ;(f)accounts of all purchases and sales of goods by the Co-operative Society ;(g)accounts of all assets and liabilities of the Co-operative Society ;(h)a register showing member wise patronage of various services provided by the Co-operative Society ;(i)an 'upto date register, and a list of all members with voting rights for the current year prepared within thirty days of closure of the Co-operative Society's financial year ;(j)copies of the audit reports and special audit and/or inquiry report, if any, and compliance reports thereon ; and(k)all such other accounts, records and documents as may be required by this Act or other laws.
(2)The books of accounts and other records shall be open for perusal by any Director during business hours.
(3)Copies of the Act, bye-laws, minutes book pertaining to the General Body meeting, reports and compliance thereon of audit, special audit and inquiry, voters' list and such accounts as relate to a member shall be made available to any member during business hours, at a fee to be decided by the Board. In the case of a Co-operative Society with unlimited liability, in addition, a member may also have access to all books of accounts during business hours, at fee decided by the Board.