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 22] [Entire Act]

State of Kerala - Section

Section 29 in Kerala Cooperative Societies Act, 1969

29. Annual general body meeting.

(1)A general body meeting of a society shall be held [within a period of six months of close of the financial year] [Substituted 'once in a year' by Kerala Act No. 8 of 2013.] for the purpose of-
(a)approval of the budget with reference to the programme of the activities of the society prepared by the committee for the ensuing year;
(b)election, if any, in the prescribed manner of the members of the committee other than nominated members;
(c)consideration of the audit report [and the report and follow up action of the committee thereon] [Inserted by Kerala Act No. 8 of 2013.] and the annual report;
(ca)[ review of operational deficit/loss, if any. and programme to reduce such deficit; or loss. [Added by Kerala Act No. 8 of 2013.]
(cb)approval of the programme of activities of the society prepared by the committee for the ensuing year;
(cc)review of annual report and accounts of any subsidiary organization, if any;
(cd)amendment of bye-laws;
(ce)declaration regarding date of holding of its general body meeting and conduct of elections when due; and
(cf)any other information required by the Registrar in pursuance of the provisions of the Act;]
(d)disposal of the net profit; and
(e)consideration of any other matter which may be brought forward in accordance with the bye-laws.
(2)The Registrar or any other person deputed by him shall have the right to attend the committee or general body meeting of any society.
(3)[ Where the board of a co-operative society fails to convene the annual general meeting within the period specified in sub-section (1). the Registrar or the person authorized by him in this behalf shall be competent to convene such annual general meeting within a period of ninety days from the date of expiry of the period mentioned in sub-section (1) and the expenditure incurred on such meeting shall be borne by the co-operative society.
(4)Members of the Hoard who. in the opinion of the Registrar, were responsible for not convening the annual general meeting within the stipulated period shall be disqualified for one term for being elected as committee members and to continue as members of a society in addition to being liable for any other provisions under this Act:Provided that the Registrar shall, before passing order under this sub-section, afford a reasonable opportunity of being heard to each such person, who in his opinion were responsible for not convening the annual general meeting within the specified period.
(5)A notice of the general meeting stating the place, date and hour of the meeting together with the agenda shall be given to every member, as may be prescribed.] [Inserted by Kerala Act No. 8 of 2013.]