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] [Section 15] [Entire Act]

State of Jharkhand - Subsection

Section 15(2) in The Bihar Co-operative Societies Rules, 1959

(2)If the objects of the society include the creation of funds to be lent to members, the society shall also make bye-laws in respect of-
(a)the purposes for which and the security on which loans may be granted:
(b)the maximum liability which the society may incur:
(c)the maximum limit of loan which may be advanced to a member:
(d)the terms and conditions subject to which loans may be granted and extension of time for re-payment.
(e)the maximum rates of interest of lendings, and
(f)the disposal of profits and the maximum dividend payable on paid up share capital.