Section 30(6)(a) in The Delhi Co-operative Societies Rules, 2007
(a)In case the member of co-operative housing society has not made any nomination, the society shall, on the member's death, by a public notice published in two leading national newspapers exhibited at the office of the cooperative society and also in the office of the Registrar, inviting claims or objections for the proposed transfer of the share or interest of the deceased with the time specified in the public notice.