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 39] [Entire Act]

State of Karnataka - Section

Section 118 in Karnataka Co-Operative Societies Act, 1959

118. Bar of jurisdiction of courts.

(1)Save as provided in this Act, no [civil, labour or revenue court or Industrial Tribunal] [Substituted by Act 2 of 2000 w.e.f. 20.06.2000.] shall have any jurisdiction in respect of,-
(a)the registration of a co-operative society or bye-laws or of an amendment of a bye-law;
(b)the removal of a committee [or member thereof] [Inserted by Act 2 of 2000 w.e.f. 20.06.2000.];
(c)any dispute required under section 70 to be referred to the Registrar or the recovery of moneys under section 100;
(d)any matter concerning the winding up and the dissolution of a co-operative society.
(2)While a co-operative society is being wound up, no suit or other legal proceedings relating to the business of such society shall be proceeded with, or instituted against, the Liquidator as such or against the society or any member thereof, except by leave of the Registrar and subject to such terms as he may impose.
(3)Save as provided in this Act, no order, decision or award made under this Act shall be questioned in any court on any ground whatsoever.