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 19] [Entire Act]

State of Maharashtra - Section

Section 91A in The Maharashtra Co-Operative Societies Act, 1960

91A. [ Constitution of Co-operative Courts. [Section 91-A was inserted by Maharashtra 3 of 1974, Section 22.]

(1)The State Government may, by notification in the Official Gazette, constitute one or more Co-operative Courts for the adjudication of dispute [referred to them] under section 91 or section 105 or other provisions of this Act.
(2)A Co-operative Court shall consist of one member appointed by the State Government possessing such qualifications as may be prescribed.
(3)A Co-operative Court shall have jurisdiction over the whole State or any part thereof as may be specified in the notification under sub-section (1).
(4)All disputes and other proceedings pending immediately before the commencement of the Maharashtra Co-operative Societies (Third Amendment) Act, 1973, [before the Registrar or any person to whom the powers of the Registrar under this Act or the rules made thereunder have been delegated or] [This was inserted by Maharashtra 64 of 1975, Section 2.] before any nominee or board of nominees appointed by the Registrar, shall be transferred by him, by general or special order, to any Co-operative Court specified by him in that behalf and shall be heard and disposed of by that Court as if they had been originally filed before it. That Court may proceed to hear and dispose of such proceedings from the stage reached before such transfer or may commence the hearing de novo].
(5)[ All disputes and other proceedings pending, immediately before the commencement of the Maharashtra Co-operative Societies, (Amendment and Validation) Act, 1982, before the Registrar or any person to whom the powers of the Registrar under this Act or the rules made thereunder have been delegated shall be transferred by him, by general or special order, to any Co-operative Court specified by him and shall be heard and disposed of by that Court as if they had been originally filed before it. That Court may proceed to hear and dispose of such proceeding from the stage reached before such transfer or may commence the hearing de novo]. [Sub-section (5) was added by Maharashtra 18 of 1982, Section 4(b).]