Section 31(2)(a) in The Meghalaya Co-operative Societies Act, 2015
(a)Every member of a registered society and every ex officio member in the Administrative Council or managing body of such society, unless under some temporary disqualification shall have the right to attend any general meeting of the society and to exercise his vote at such meeting ; Provided that the bye-laws of a registered society may prescribe-(i)that a registered society affiliated to such society may have more than one representative entitled to vote at general meetings of the society; and(ii)that only one-third of the members of the General Assembly, excluding ex officio member, may be individual members the other two-thirds being representatives of affiliated registered societies.