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 Maharashtra - Section

Section 61 in The Maharashtra Cooperative Societies Rules, 1961

61. Annual statements of accounts including balance sheet, etc.

- Within forty-five days of the close of every co-operative year, [***] [Deleted 'or within such extended period as may be specified by the Registrar, in the case of any society or class of societies,' by Notification No. CSL-2014/697/C.R.04/13C, dated 30.8.2014 (w.e.f. 23.12.1961).] the committee of every society shall prepare annual statements of accounts showing;-
(i)receipts and disbursements during the previous co-operative year;
(ii)the profit and loss account for the year; and
(iii)the balance sheet as at the close of the year.
These statements of accounts shall be open to inspection by any member during office hours at the office of the society and a copy thereof shall be submitted, within fifteen days from the date of preparation, to the auditor appointed [by the society or] [Inserted by Notification No. CSL-2014/697/C.R.04/13C, dated 30.8.2014 (w.e.f. 23.12.1961).] by the Registrar for the audit of that society.