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 2] [Entire Act]

NCT Delhi - Section

Section 16 in The Delhi Co-Operative Societies Act, 2003

16. Amalgamation, transfer of assets and liabilities and division of co-operative societies.

(1)A co-operative society may, by a resolution passed by a two-thirds majority of the members present and voting at a general body meeting of the co-operative society -
(a)transfer its assets and liabilities in whole or in part to any other co-operative society;
(b)divide itself into two or more co-operative societies;
[(c ) approve a scheme of compromise or arrangement or reconstruction.] [Inserted by Delhi Act 1 of 2005, section 4 (w.e.f. 1-4-2005]
(2)Any two or more co-operative societies may, by a resolution passed by a twothirds majority of the members present and voting at a general body meeting of each such co-operative society, amalgamate themselves and form a new cooperative society.
(3)The resolution of a co-operative society under sub-section (1) or sub-section (2) shall contain all particulars of the transfer, division or amalgamation or scheme of compromise or arrangement or reconstruction, as the case may be :Provided that in the case of a co-operative bank, the Registrar shall not accord approval to any such resolution without the previous sanction in writing of the Reserve Bank.
(4)When a co-operative society has passed any such resolution, it shall give notice thereof in writing to all its members and creditors and, notwithstanding any byelaws or contract to the contrary, any member or creditor shall, during the period of thirty days of the date of service of the notice upon him, have the option of withdrawing his shares, deposits or loans, as the case may be.
(5)Any member or creditor who does not exercise his option within the period specified in sub-section (4) shall be deemed to have assented to the proposals contained in the resolution.
(6)A resolution passed by a co-operative society under this section shall not take effect until, either -
(a)the assent thereto of all the members and creditors has been obtained;
(b)all claims of members and creditors who exercise the option referred to in subsection
(4)within the period specified therein have been met in full.
(7)Where a resolution passed by a co-operative society under this section involves the transfer of any assets and liabilities, the resolution shall, notwithstanding anything contained in any law for the time being in force, be a sufficient conveyance to vest the assets and liabilities in the transferee without any further assurance.