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 Jammu-Kashmir - Section

Section 5 in Jammu and Kashmir Co-operative Societies Rules, 2001

5. Subject matter of bye-laws

(1)The bye-laws of a Co-operative Society shall provide for the following matters, namely:
(a)The name and address of the society.
(b)The area of its operation.
(c)The objects of the society.
(d)The manner in which funds may be raised and the maximum share capital which its single member may hold.
(e)The nature and extent of the liability of the Member.
(f)The extent to which the society may borrow funds and the rates of interest payable on such funds.
(g)The entrance and other fees to be collected from members.
(h)The purposes for which its funds may be applied.
(i)The terms and conditions of admission of members and their rights and liabilities.
(j)In the case of credit societies:-
(i)the maximum loan admissible to a member;
(ii)the maximum rates of interest on loans to a member;
(iii)the conditions on which loans may be granted to a member;
(iv)the procedure for granting extension of time for repayment of loans;
(v)the consequences of default in payment of any sum dues; and
(vi)the circumstances under which a loan may be recalled.
(k)In the case of non-credit societies the mode of conducting business, purchases, sale stock taking and other allied matters. (l) The mode of holding meetings and issue of notices.
(m)The mode of appointment and removal of the committee and other officers, the duties and powers of the committee and such officers and their terms.
(n)The disposal of net profits.
(o)The preparation and submission of the annual statements specified by the Registrar and the publication of the same.
(p)The constitution of an Agricultural Credit Stabilization Fund in case of every Co-operative Society which facilitates the operation of affiliated Agricultural Co-operative Credit Societies and which has received financial assistance from the Government.
(q)The mode of custody and investment of the funds and the mode of keeping accounts.
(2)A society may make bye-laws for the following matters, namely:-
(a)the circumstances under which withdrawal from membership may be permitted;
(b)the procedure to be followed in cases of withdrawal ineligibility and death of members;
(c)the conditions, if any, under which the transfer of share or interest of a member may be permitted;
(d)the method of appropriating payments made by members from whom moneys are due;
(e)the method of recruitment, the conditions of service and the authority competent to fix, revise or regulate the scales of pay and allowance of paid officers and employees of the society and the procedure to be followed in the disposal of disciplinary cases against them;
(f)the authorisation of an officer or officers to sign documents and to institute and defend suits and other legal proceedings on behalf of the society.
(3)The bye-laws of a Co-operative Society may provide for such matters, not specified in sub-rule (1) and sub-rule (2) as are incidental to the organisation of the society and management of its business.