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 21J] [Entire Act]

State of Jharkhand - Subsection

Section 21J(1) in The Bihar Co-operative Societies Rules, 1959

(1)The Election Officer shall-
(i)Cause the voters list to be displayed on the notice board of the society concerned and at such other place or places as may be deemed fit;
(ii)Publish or cause to be published on the notice board of the society a general notice fixing the date for filing objections to the voters list and the disposal of the objections by him :
Provided that there shall be a difference of at least seven days between the date of publication of the voters list as well as general notice and the date of filing of objection;
(iii)after disposal of objections, publish or cause to be published the final voters list at such places as specified under clause (i);
(iv)forward a copy of final voters list to the society concerned which shall issue notice to the voters for Special General Meeting on its basis.