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 1] [Entire Act]

State of Tamilnadu - Section

Section 49 in The Tamil Nadu Co-Operative Societies Act, 1983

49. Exemption from compulsory registration of the instruments relating to shares and debentures of registered society.

- Nothing in clauses (b) and (c) of sub section (1) of section 17 of the Registration Act, 1908 (Central Act XVI of 1908), shall apply to-
(1)any instrument relating to shares in a registered society, notwithstanding that the assets of such society consist in whole or in part of immovable property; or
(2)any debenture issued by any such society and not creating, declaring, assigning, limiting or extinguishing any right, title or interest to or in immovable property except in so far as it entitles the holder thereof to the security afforded by a registered instrument whereby the society has mortgaged, conveyed or otherwise transferred the whole or part of its immovable property or any interest therein to trustees, upon trust for the benefit of the holders of such debentures; or
(3)any endorsement upon, or transfer of, any debenture issued by any such society.