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 122] [Entire Act]

State of Maharashtra - Section

Section 102 in The Maharashtra Co-Operative Societies Act, 1960

102. Winding up.

(1)If the Registrar,-
(a)after an inquiry has been held under section 83 or an inspection has been made under section 84 [or 89A] [This word, figures and letter were inserted by Maharashtra Act No. 16 of 2013 dated 13-8-2013, Section 65, (w.e.f. 14-2-2013).] or on the report of the auditor auditing the accounts of the society, or
(b)on receipt of an application made upon a resolution carried by three-fourths of the members of a society present at a special general meeting called for the purpose, or
(c)of his own motion, in the case of a society which-
(i)has not commenced working, or
(ii)has ceased working, or
(iii)possesses shares or members' deposits not exceeding five hundred rupees, or
(iv)has ceased to comply with any conditions as to registration and management in this Act or the rules or the by laws.
is of the opinion that a society ought to be wound up, he may issue an interim order directing it to be wound up.
(2)A copy of such order made under [* * * *] [The words, brackets, letters and figure 'clause (a) or sub-clause (iv) of clause (c) of' were deleted by Maharashtra 33 of 1963, Section 23.] sub-section (1) shall be communicated, in the prescribed manner, to the society calling upon it to submit its explanation to the Registrar within a month from the date of the issue of such order, and the Registrar, on giving an opportunity to the society [and to the creditors of the society, if any] [These words were inserted by Maharashtra 34 of 2001, (w.e.f. 7-9-2001) Section 9.] of being heard, may issue a final order, vacating or confirming the interim order.