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 Maharashtra - Section

Section 4 in Maharashtra Co-operative Societies (Election to Committee) Rules, 2014

4. Types of the societies.

- For the purpose of conduct of elections to societies under the Act, the societies shall be classified as follows, namely:-The election of the members of the committees and officers of the committees of the societies of the categories mentioned below shall be subject to the provisions of sub-section (11) of section 73CB of the Act.(I)Type "A" societies.-
(1)State Level Apex or Federal Co-operative Societies;
(2)Maharashtra State Co-operative Bank;
(3)Maharashtra State Co-operative Agriculture and Rural Multipurpose Development Bank;
(4)Maharashtra State Co-operative Housing Finance Corporation;
(5)Maharashtra State Co-operative Tribal Development Corporation;
(6)Maharashtra State Cotton Growers' Co-operative Marketing Federation;
(7)All Co-operative Sugar Factories;
(8)All District Central Co-operative Banks;
(9)All Co-operative Spinning Mills;
(10)All Co-operative Milk Federations or Unions having average per day milk collection 1,00,000 or more than 1,00,000 liters during the preceding financial year.
(II)Type "B" societies.-
(1)All Co-operative Urban banks;
(2)All Salary Earners' Co-operative Banks;
(3)Primary Agriculture Co-operative Credit Societies and Adiwasi Co-op Credit Societies having paid up share capital Rs. 10 lacs and more;
(4)Co-operative Credit Societies having deposits of Rs.100 lacs or more, paid up share capital of Rs. 10 Lacs and more, as on the 31st March of the preceding year;
(5)Salary Earners' Co-operative Credit Societies having paid up share capital of Rs. 1 Crore and more, as on the 31st March of the preceding year;
(6)All Government aided Co-operative Processing Societies excluding Sugar Factories;
(7)All Government aided Co-operative Industrial Societies or Industrial Estates;
(8)All District or Taluka Co-operative Sale-Purchase Unions;
(9)All District Central Co-operative Consumer Societies;
(10)All Divisional and District Co-operative Boards;
(11)All Co-operative Milk Federations / Unions having average per day milk collection less than 1,00,000 liters during the preceding financial year;
(12)Any other District or Taluka Co-operative Federations or Unions, which are not included in Type "A" Societies.
(III)Type "C" Societies.-
(1)All Primary Agriculture Co-operative Credit Societies and Adiwasi Co-operative Credit Societies, having paid up share capital less than Rs. 10 lacs;
(2)All Co-operative Credit Societies having deposits not more than Rs. 100 lacs or paid up share capital less than Rs. 10 Lacs, as on the 31st March of the preceding year;
(3)Salary Earners Co-operative Credit Societies having paid up share Capital of less than Rs. 100 lacs, as on the 31st March of the preceding year;
(4)Housing Societies having 200 or more than 200 members as on the 31st March of the preceding year;
(5)All Primary Consumer Co-operative Societies;
(6)All Primary Co-operative Dairy, Poultry, Fishery, Piggery and Livestock Societies;
(7)All non aided Co-operative Industrial Societies / Industrial Estates;
(8)All non aided Co-operative processing societies excluding Sugar Factories;
(9)All types of Primary Co-operative Marketing Societies;
(10)All types of primary weavers (Handloom and Power loom) Co-operative Societies;
(11)Other Agricultural Co-operative societies;
(12)Co-operative Lift Irrigation and Water users Societies having than 200 members or more than 200 members as on the 31st March of the preceding year;
(13)Any other society or class of societies not falling under Type "A", "B" above or Type "D" below.
(IV)Type "D" Societies.-
(1)All Co-operative Housing societies having less than 200 members as on the 31st March of the preceding year.
(2)All Co-operative Lift Irrigation and Water Users Societies having less than 200 members.
(3)All Labour / Forest Labour Co-operative Societies: Provided that, if any dispute arises regarding determination of classification of type of society, the decision of the SCEA thereon shall be final and shall be binding on all the parties to the dispute.