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 102] [Entire Act]

State of Meghalaya - Subsection

Section 102(1) in The Meghalaya Co-operative Societies Rules

(1)When the Registrar holds an enquiry under Section 71, he shall draw up proceedings against any member, officer, employee past or present, of the society concerned showing the charges against him and shall-
(i)supply the person concerned with a copy of the proceedings and a summary of the evidence which prima facie appear against him ;
(ii)call on the person concerned to furnish his explanation by a specified date :
(iii)allow him an opportunity to look into relevant records of the society if required for furnishing an explanation of charges included in the proceedings drawn up against him ;
(iv)receive and record such evidence as may be adduced ;
(v)record a decision.