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 Karnataka - Section

Section 53A in The Karnataka Souharda Sahakari Act, 1997

53A. [ Bye-laws of the Federal Cooperative. [Inserted by Act 4 of 2013 w.e.f. 11.02.2013.]

(1)Subject to the provisions of this Act and the Rules, the Federal cooperative shall function in accordance with its bye-laws which shall as far as possible adhere to the cooperative principles.
(2)The bye-laws of the Federal cooperative shall provide for the following matters namely:-
(i)the name, address and area of operation of the Federal Cooperative;
(ii)the objectives and functions of the Federal co-operative;
(iii)the admission and termination of membership;
(iv)the rights, duties and liabilities of membership including those of the nominal members;
(v)recruitment of staff and their conditions of service;
(vi)the functions and duties of the chief executive;
(vii)the procedure for the conduct of board meetings and the quorum;
(viii)constitution of the board and the powers, functions and duties of the board and the office bearers;
(ix)the rights of the directors including the right to vote and the right to contest in the elections;
(x)the qualifications and disqualifications for being elected or continued as a member of the board;
(xi)the powers and functions of the general body;
(xii)the procedure and conduct of general meetings and the frequency and the quorum required;
(xiii)the consequences of the default of any member in payment of any dues to the Federal cooperative;
(xiv)the scope and terms for mobilisation of funds;
(xv)the procedure for collection of the members' subscription and the quantum;
(xvi)purposes for which the funds may be applied;
(xvii)the constitution of various funds and their purposes;
(xviii)the appointment of the auditor and his powers and functions;
(xix)the powers, function and duties of the President or Chairperson;
(xx)the travelling allowance, daily allowance, sitting fee and other allowances of the directors and the office bearers;
(xxi)the procedure for the implementation and formulation of the programmes of cooperative education and training;
(xxii)constitution of sub committees, their duties and functions;
(xxiii)procedure for amendment for bye-laws;
(xxiv)the term of office of the board and the office bearers;
(xxv)any other matter which is required to be or may be provided in the bye-laws.]