Section 49D(3) in The Chhattisgarh Co-Operative Societies Act, 1960
(3)If any society fails to forward such regulations to the Registrar when directed by him under sub-section (1) within a period of three months from the date on which the direction is given, the Registrar shall himself make or cause to be made such regulations and require the society to carry on its business in accordance with such regulations and thereupon the society shall be bound to comply with such requirement:Provided that the provisions of this section shall be applied to the co-operative credit structure by the Registrar in accordance with the guidelines laid down by the National Bank for this purpose.