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 Uttar Pradesh - Section

Section 139 in The U.P. Co-operative Societies Rules, 1968

139.

(1)The Co-operative Education Fund shall be administered by the U.P. Co-operative Union in accordance with the regulation referred to in Rule 140 and on the recommendations of a sub-committee constituted as follows-
(i)one representative of each apex level co-operative society nominated by the Committee of Management of the society concerned;
(ii)one nominee each of the Cane Commissioner and Director of Industries;
(iii)one nominee of the State Government; and
(iv)an officer of the Co-operative Department nominated by the Registrar to act as member-convener.
(2)The sub-committee shall elect its own Chairman.