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 49] [Entire Act]

State of Tripura - Subsection

Section 49(1) in The Tripura Co-operative Societies Act, 1974

(1)Notwithstanding anything contained in any other law for the time being in force, but subject to any prior claim of Government in respect of any land revenue or any money recoverable as land revenue and to the provisions of Sections 60 and 61 of the Code of Civil Procedure, 1908 (V of 1908)-
(a)any debt or outstanding demand, owing to a society by any member or past member or deceased member, shall be a first charge upon,-
(i)the crops or other agricultural produce raised in whole or in part where with or without a loan taken from the society by such member or past member or deceased member;
(ii)any cattle, fodder for cattle, agricultural or industrial implements or machinery or raw materials for manufacture, workshop, godown or place of business, supplied to or purchased by such member or past member or deceased member, in whole or in part, from any loan whether in money or goods made to him by the society; and
(iii)any movable property which may have been hypothecated, pledged or otherwise mortgaged by a member with the society and remaining in his custody;
(b)any outstanding demands or dues payable to a society by any member or past member or deceased member in respect or rent, shares, loans or purchase money or any other rights or amounts payable to such society, shall be a first charge upon his interest in the immovable property of the society.
Explanation. - The prior claim of Government in respect of dues, other than land revenue, shall be restricted for the purpose of sub-section (1) to the assets created by a member out of the funds in respect of which the Government has a claim.