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 Haryana - Section

Section 18 in The Societies Registration Act, 1860

18. Such societies to file memorandum, etc., Registrar of Joint-stock Companies.

- In order to any such society as is mentioned in the last preceding section obtaining registry under this Act, it shall be sufficient that the governing body file with the Registrar [-] [The words 'of Joint-stock Companies' omitted by Punjab Act 31 of 1957. The words and figures 'under Act 19 of 1857' repealed by Act 16 of 1874, see now Companies Act, 1956 (I of 1956).] a memorandum showing the name of the society, the objects of the society, and the names, addresses and occupations of the governing body, together with a copy of the rules and regulations of the society certified as provided in section 2, and a copy of the report of the proceedings of the general meeting at which the registration was resolved on.