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 Meghalaya - Section

Section 77 in The Meghalaya Co-operative Societies Rules

77. Audit classification.

- The Audit Officer shall, at the completion of audit classify the societies whose accounts are audited, as A, B, C and D on the following principles and other standards as may, from time to time, be laid down by the Registrar-
(i)"A" Class - Societies which are well managed, keep their accounts neatly and correctly have built up a strong financial position observe co-operative principles, have a co-operative outlook in all their dealings and do not require outside guidance or supervision and further enforce punctual recovering of dues from members with complete loyalty assured from all members.
(ii)"B" Class - Societies which may contain certain of defaultering members, their accounts are not entirely faultless but have displayed a certain amount of co-operative spirit with a general desire for self-improvement self-help and thrift. Outstanding of dues should not be more than 25 per cent of the total.
(iii)"C" Class - Societies where bye-laws and rules are not property observed management is not satisfactory, the financial position is weak and overdues exceed than that of "B" Class but within 50 per cent of the total outstanding and
(iv)"D" Class - Societies which fail to show any activity, have forfeited the confidence of creditors where the overdues are more than 50 per cent and they do not show any chance of improvement to class "C" within 2 years of such classification but where should be considered for liquidation.