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 Tripura - Section

Section 51 in The Tripura Co-operative Societies Rules, 1976

51. Amount to be deducted by a society from its profits before arriving at its net profits.

- In addition to the sums referred to in sub-section (1) of Section 57, the following sums shall be deducted by a society from its profits before arriving at its net profits for the purpose of sub-section (2) of Section 57-
(i)contribution, if any, to be made to any sinking fund or guarantee fund constituted under the provisions of the Act, these rules or bye-laws of the society for ensuring due fulfilment of guarantee given by Government in respect of loans raised by the society;
(ii)provision considered necessary for depreciation in the value of any security, bonds or shares held by the society as part of its investments;
(iii)any provision required to be made for the redemption of share capital contributed by Government or by a federal society.