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 Manipur - Section

Section 111 in The Manipur Co-operative Societies Act, 1976

111. Application of Chapter to land development banks.

- This Chapter shall apply to-
(a)co-operative banks advancing loans, other than short term loans, for the purposes herein enumerated (hereinafter referred to as Land Development Banks) that is to say-
(i)land improvement and productive purposes.
(ii)the erection, re-building or repairing of houses for agricultural purposes,
(iii)the purchase or acquisition of title of agricultural land by tenant purchaser or tenants under the Manipur Land Revenue and Land Reforms Act, 1960 and any corresponding law for the time being in force in any part of the State, or
(iv)the liquidation of debts under law for the time being in force in any part of the State, and
(b)any other co-operative bank permitted by the Registrar under Section 142 to function as a land development bank.
Explanation 1. - For the purposes of this section, "short term loan" means a loan for a duration of less than 15 months.Explanation 2. - "Land improvement" and "productive purposes" means any work, construction or activity which adds to the productivity of the land and, in particular, includes the following, that is to say-
(a)construction and repair of wells (including tube wells), tanks and other works for the storage, supply or distribution of water for the purpose of agriculture, or for the use of men and cattle employed in agriculture;
(b)renewal or reconstruction of any of the foregoing works, or alterations therein, or additions thereto;
(c)preparation of land for irrigation;
(d)drainage, reclamation from rivers or other waters, or protection from floods or from erosion or other damages by water, of land used for agricultural purposes, or waste land which is cultivable;
(e)bunding and similar improvements;
(f)reclamation, clearance and enclosure or permanent improvement of land for agricultural purposes;
(g)horticulture;
(h)purchase of oil-engines, pumping sets and electrical motors for any of the purposes mentioned therein;
(i)purchase of tractors or other agricultural machinery;
(j)increase of the productive capacity of land by addition to it of special variety of soil;
(k)construction of permanent farm-houses, cattle-sheds and sheds for processing of agricultural produce at any stage;
(l)purchase of machinery for crushing sugarcane, manufacturing gur and khandsary or sugar;
(m)purchase of land for consolidation of holdings under the Manipur Land Revenue and Land Reforms Act, 1960;
(n)such other purposes as the Government may, from time to time, by notification in the official Gazette, declare to be improvement of productive purpose for the purpose of this Chapter.