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]

Union of India - Section

Section 6 in The Multi-State Co-Operative Societies Rules, 2002

6. Bye-laws.

- Every multi-State co-operative society applying for registration under this Act may make bye-laws consistent with the provisions of this Act and the rules made thereunder and model bye-laws, if any, framed by the Central Registrar. The subject-matter of the bye-laws shall be as provided in section 10 and other relevant provisions of the Act and rules made thereunder. In addition, the bye-laws may also include,-
(i)Procedure and manner of redemption of shares.
(ii)The provisions of office bearers of the society, the terms and conditions, their functions and responsibilities other than those specified in the Act.
(iii)Constitution of various funds as required under the Act and Rules.
(iv)Rate of dividend subject to maximum of the rates specified in the bye-laws.
(v)The procedure for the association and representation of employees of the society.
(vi)Constitution of the committees of the board.
(vii)the procedure of election or selection for constitution of smaller body of delegates.
(viii)The method of recruitment, the condition of service and the authority competent to fix, revise or regulate the scales of pay and allowance to be paid to the officers and other employees of the society and the procedure to be followed in the disposal of disciplinary cases.
(ix)The constitution and powers of the representative general body and the restrictions subject to which this body may exercise its powers.