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] [Section 31] [Entire Act]

State of Uttar Pradesh - Subsection

Section 31(2) in The U.P. Co-operative Societies Act, 1965

(2)The Secretary shall be the Chief Executive Officer of the society and subject to such control and supervision of the Chairman and the committee of management as may be provided in the rules or the bye-laws of the society shall -
(a)be responsible for the sound management of the business of the society and its efficient administration;
(b)carry on the authorized and normal business of the society;
(c)subject to the provisions of the bye-laws of the society, operate its accounts and, except where the society has a cashier or treasurer, handle and keep in his custody its cash balances;
(d)sign and authenticate all documents for and on behalf of the society;
(e)be responsible for the proper maintenance of various books and records of the society and for the correct preparation and timely submission of periodical statements and returns in accordance with this Act, the rules, the bye-laws and the instructions of the Registrar or the State Government;
(f)convene meetings of the general body, the committee of management and any sub-committee constituted by the committee of management and maintain proper records of such meetings; and
(g)perform such other duties and exercise such other powers as may be imposed or conferred on him under the rules or the bye-laws of the society.
(h)[ to determine the powers, duties and responsibilities of the employees of the society including transfer, suspension and initiating of disciplinary proceeding: [Inserted by U.P. Act No. 20 of 2018, dated 3.4.2018.]
Provided that the provision of this clause shall apply only to the Secretary of Central Society.]