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 Andhra Pradesh - Section

Section 17 in The Societies Registration Act, 1860

17. Registration of Societies formed before Act:

- Any company or Society established for a literary, scientific or charitable purpose, and registered under [Act 43 of 1850] [Rep. by Indian Companies Act, 1866 (10 of 1866), Section 219 and Sch. III, see now the Companies Act, 1956 (1 of 1956). ], or any such Society established and constituted previously to the passing of this Act but not registered under the said [Act 43 of 1850] [Rep. by Indian Companies Act, 1866 (10 of 1866), Section 219 and Sch. III, see now the Companies Act, 1956 (1 of 1956).], may at any time hereafter be registered as a Society under this Act; subject to the proviso that no such company or Society shall be registered under this Act unless an assent to its being so registered has been given by three-fifths of the members present personally, or by proxy, at some general meeting convened for that purpose by the governing body.In the case of a company or Society registered under [Act 43 of 1850] [Rep. by Indian Companies Act, 1866 (10 of 1866), Section 219 and Sch. III, see now the Companies Act, 1956 (1 of 1956).], the directors shall be deemed to be such governing body.In the case of a Society not so registered, if no such body shall have been constituted on the establishment of the Society it shall be competent for the members thereof, upon due notice to create for itself a governing body to act for the Society thenceforth.