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 Uttarakhand - Section

Section 35A in Uttarakhand Co-Operative Societies Act, 2003

35A.

(1)Without prejudice to other provisions of this chapter, where for two successive co-operative years (including any period before the commencement of this section)-
(a)more than sixty per cent of the total dues of any primary society, which is a credit society against its members during any co-operative year, remain unpaid at the end of such year; or
(b)the number of defaulting members exceeds sixty percent of the total number of indebted members of such society, at the end of any such year, than, the Chairman and all members of the committee of management of any such society shall, upon an order coming into effect under sub-section (3) vacate their respective offices as such.
(2)The provisions of sub-section (10, as they apply to a primary credit society, shall mutatis mutandis apply to a financing bank.
(3)In relation to any society or banks as referred to in sub-section (1) or sub-section 20, the Registrar may make such arrangements as he thinks proper for the management of the affairs of such society or bank, as he thinks fit and the provisions of sub-section (3),(4), (5) and (6) of section 35 shall mutatis mutandis apply.