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] [Section 36] [Entire Act]

State of Punjab - Subsection

Section 36(5) in Punjab Self-Supporting Co-operative Societies Act, 2006

(5)After the registration of a self-supporting co-operative society, the first meeting of the general body of such society shall be held within a period of six months from the date of its registration to transact the following business, namely:-
(a)approval of accounts relating to expenses before the registration of the self-supporting co-operative society:
(b)fixing the limit up to which, the funds may be raised by such society; and
(c)any other matter which has specifically been mentioned in the bye-laws to be considered in such meeting.