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 15] [Entire Act]

NCT Delhi - Section

Section 76 in Delhi Co-operative Societies Act, 1972

76. Appeals.

(1)Subject to the provisions of section 77, an appeal shall lie under this section against-
(a)an order of the Registrar made under sub-section (2) of section 9 refusing to register a society;
(b)an order of the Registrar made under sub-section (4) of section 11 refusing to register an amendment of the bye-laws of a co-operative society;
(c)an order of the Registrar made under sub-section (1) of section 16;
(d)a decision of a co-operative society refusing to admit any person as a member of the society who is otherwise duly qualified for membership under the bye-laws of the society;
(e)a decision of a co-operative society expelling any of its members;
(f)an order of the Registrar removing the committee of a co-operative society made under section 32;
(g)an order made by the Registrar under section 57 apportioning the costs of an enquiry held under section 55 or an inspection made under section 56;
(h)any order of surcharge under section 59;
(i)any decision or award made under section 61;
(j)an order made by the Registrar under section 63 directing the winding up of a co-operative society;
(k)any order made by the liquidator of a co-operative society in exercise of the powers conferred on him by section 67;
(l)any order made under section 73.
(2)An appeal against any decision or order under sub-section (1) shall be made within sixty days from the date of the decision or order-
(a)if the decision or order falls under clause (g), (h), (i) or (l) of sub-section (1), to the Tribunal;
(b)if the decision or order falls under clause (f), to the Lieutenant-Governor;
(c)in any other case, to the Lieutenant-Governor or the Registrar according as the decision or order was made by the Registrar or any other person.
(3)No appeal shall lie under this section from any decision or order made by the Registrar in appeal.