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 35] [Entire Act]

State of Maharashtra - Section

Section 92 in The Maharashtra Co-Operative Societies Act, 1960

92. Limitation.

(1)Notwithstanding anything in [the Limitation Act, 1963] [These words and figures were substituted for the works and figures 'the Indian Limitation Act, 1908' by Maharashtra 20 of 1986, Section 49(c).], but subject to the specific provisions made in this Act, the period of limitation in the case of a dispute referred to [the Co-operative Court] [These words and figures were substituted for the words 'the Registrar' by Maharashtra 18 of 1982, Section 5(a).] under the last preceding section shall-
(a)when the dispute relates to the recovery of any sum, including interest thereon, due to a society by a member thereof be computed form the date on which such member dies or ceases to be a member of the society;
(b)when the dispute is between a society or its committee, and any past committee, any past or present officer, or past or present agent, or past or present servant or the nominee, heir or legal representative of a deceased officer, deceased agent or deceased servant of the society, or a member, or past member, or the nominee, heir or legal representative of a deceased member and when the dispute relates to any act or omission on the part of either party to the dispute, be six years from the date on which the act or omission with reference to which the dispute arose, took place;
(c)when the dispute is in respect of any matter touching the constitution, management or business of a society which has been ordered to be wound up under section 102, or in respect of which a nominated committee [or an administrator or committee or authorised person has been appointed under sections 77A, 78 or 78A, be six years from the date of the order issued under section 77A, 78 or 78A or, under section 102, as the case may be] [These words, figures and letters were substituted for the words 'or an administrator has been appointed under section 77A or 78, be six years from the date of the order Issued under section 102, or section 77A or 78 as the case may be' by Maharashtra Act No. 16 of 2013 dated 13-8-2013, Section 57, (w.e.f. 14-2-2013).];
(d)when the dispute is in respect of an election of [a committee or officers] [These words were substituted for the words 'an office bearer' by Maharashtra 20 of 1986, Section 49(b).] of the society, be [two months] [These words were substituted for the words 'one month' by Maharashtra 18 of 1982, Section 5(b).] from the date of the declaration of the result of the election.
(2)The period of limitation in the case of any other dispute except those mentioned in the foregoing sub-section which are required to be referred to [the Co-operative Court] [These words were substituted for the words 'the Registrar' by Maharashtra 18 of 1982, Section 5(a).] under the last preceding section shall be regulated by the provisions of [the Limitation Act, 1963] [These words and figures were substituted for the words and figures 'the Indian Limitation Act, 1908' by Maharashtra 20 of 1986, Section 49(c).], as if the dispute were a suit and 4[the Co-operative Court] a Civil Court.
(3)Notwithstanding anything contained in sub sections (1) and (2), 4[the Co-operative Court] may admit a dispute after the expiry of the limitation period if the Applicant satisfied 4[the Co-operative Court] that he had sufficient cause for not referring the dispute within such period and the dispute so admitted shall be a dispute which shall not be barred on the ground that the period of limitation had expired.