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 Sikkim - Section

Section 29 in Sikkim Co-Operative Societies Act, 1978

29. Liability of past members and estate of deceased member.

(1)Subject to the provisions of sub-section (2), the liability of a past member or of the deceased member of a society for the debts of the society as they existed shall continue for a period of two years
(a)in the case of a past member, from the date on which he ceased to be a member; and
(b)in the case of a deceased member from the date of his death.
(2)Where a society is ordered to be wound up under section 75, the liability of a past member or of the estate of a deceased member who ceased to be a member or died within two years immediately preceding the date of the order of winding up, shall continue until the entire liquidation proceedings are completed but such liability shall extend only to the debts of a society as they existed on the date of his ceasing to be a member or death, as the case may be.