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 17] [Entire Act]

Union of India - Section

Section 99 in The Multi-State Co-Operative Societies Act, 2002

99. Appeals.—

(1)Subject to the provisions of section 100, an appeal shall lie under this section against—
(a)an order made by the Central Registrar under sub-section (3) of section 7 refusing to register a multi-State co-operative society;
(b)an order made by the Central Registrar under sub-section (9) of section 11 refusing to register an amendment of the bye-laws of a multi-State co-operative society;
(c)a decision of a multi-State co-operative society refusing or deemed to be refusing under sub-section (4) of section 25 to admit any person as a member of the society who is otherwise duly qualified for membership under the bye-laws of the society;
(d)an order made by the Central Registrar under section 81 apportioning the costs of an inquiry held under section 78 or an inspection made under section 80;
(e)an order made by the Central Registrar under sub-section (2) of section 83;
(f)an order made by the Central Registrar under section 86 directing the winding up of a multi-State co-operative society;
(g)an order made by the liquidator of a multi-State co-operative society under section 90.
(2)An appeal against any decision or order under sub-section (1) shall be made within sixty days from the date of such decision or order to the prescribed appellate authority.
(3)The appellate authority may, if satisfied that the appellant was prevented by sufficient cause from preferring the appeal within the period of sixty days, admit the appeal within such further period as that authority may deem fit.
(4)In disposing of an appeal under this section, the appellate authority may, after giving the parties a reasonable opportunity of making their representation, pass such order thereon as that authority may deem fit.
(5)The decision or order of the appellate authority on appeal shall be final.