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 Uttar Pradesh - Section

Section 185 in The U.P. Co-operative Societies Rules, 1968

185.

(1)All co-operative societies, other than the co-operative societies mentioned in Rule 184, which accept loans and deposits and grant cash credit shall maintain a minimum liquid cover according to the scale given below -
(i)forty per cent of the current deposits (including deposits at call and fixed deposits matured but not drawn) ;
(ii)twenty-five per cent of the Savings Bank deposits;
(iii)twenty-five per cent of the fixed deposits maturing within next three months and twelve and a half per cent of the fixed deposits maturing within further next three months (including reserve fund deposits of societies) ;
(iv)forty per cent of the undrawn portion of cash credit and of overdrafts granted to constituents:
Provided that the Registrar may, for reasons to be recorded, vary the percentage of liquid cover prescribed above.