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 4] [Entire Act]

State of Assam - Section

Section 48 in The Assam Co-operative Societies Act, 1949

48. Deduction of dues from salary of members.

- If a member of a registered society, who is an employee of the Government or any local authority, takes a loan from a society and contracts to repay it by instalments, and authorise the society to recover such instalments by deduction from his salary, the person who disburses any amount payable to such member as salary or remuneration in respect of such employment shall, on demand from the society, deduct the amount of such instalment from the amount disguised to such member as salary and shall forthwith remit to the society the amount so deducted.