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 7] [Section 14] [Entire Act]

State of Bihar - Subsection

Section 14(3) in The Bihar Co-operative Societies Act, 1935

(3)[ An Officer of the State Government if deputed to a registered society either as a Managing Director, Executive Officer or in similar position shall be the Chief Executive thereof and subject to general direction and control of the managing committee, shall have the following powers and functions;-] [Inserted by Act 5 of 1989.]
(i)to have general control over the administration of the registered society;
(ii)to convene meetings of the managing committee;
(iii)to receive all moneys and securities on behalf of the registered society and to make arrangement for the proper maintenance and custody of cash balances and other properties of the registered society;
(iv)to endorse and transfer promissory notes, Government and other Securities and to endorse, sign and negotiate cheques and other negotiable instrument on behalf of the registered society.
(v)to be responsible for the general conduct, supervision and management of the day-to-day business and affairs of the registered society;
(vi)to sign all deposits, receipts and operate the accounts of the registered society with Bank;
(vii)to sign all bonds and agreements on behalf of the registered society;
(viii)to determine the powers, duties and responsibilities of the employees of the registered society;
(ix)to appoint, promote, transfer, punish, suspend, remove or dismiss any paid employee of the registered society except to the extent of the powers vested in the managing committee under the bye-laws of the registered society;
(x)to institute, conduct, defend, compound or to withdraw any suit or other legal proceedings for or against the registered society and also to compound and allow time for payment to satisfaction of any claims;
(xi)to delegate all or any of the powers to an employee or employees of the registered society subject to his control and supervision.