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 41] [Entire Act]

State of Karnataka - Section

Section 3 in The Karnataka Societies Registration Act, 1960.

3. Societies to which the Act applies.-

The following societies may be registered under this Act,—Societies established for,—
(a)the promotion of charity;
(b)the promotion of education, science, literature, or the fine arts;
(c)the promotion of sports;
(d)the instruction and the diffusion of knowledge relating to commerce or industry or of any other useful knowledge;
(e)the diffusion of political education;
(f)the foundation or maintenance of libraries or reading rooms for general use among the members or open to the public, or of public museums and galleries of painting and other works of art;
(ff)the promotion of conservation and proper use of natural resources and scarce Infrastructural facilities like land, power, water, forest and such other resources and infrastructural facilities, as may be notified by the State Government from time to time.
(g)the collection of natural history, mechanical and philosophical inventions, instruments or designs; and
which intend to apply their profits, if any, or other income in promoting their objects and prohibit the payment of any dividend or distribution of any income or profits among their members.