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 161] [Entire Act]

State of Maharashtra - Section

Section 105 in The Maharashtra Co-Operative Societies Act, 1960

105. Powers of Liquidator.

- [(1)] [Section 105 was re-numbered as sub-section (1) of that section by Maharashtra 3 of 1974, Section 30(1).] The Liquidator appointed under section 103 shall have power, subject to the rules and the general supervision, control and direction of the Registrar,-(a)to institute and defend any suit and other legal proceedings, civil or criminal, on behalf of the society, in the name of his office;(b)to carry on the business of the society, so far as may be necessary for the beneficial winding up of the same;(c)to sell immovable and movable property and actionable claims of the society by public auction or private contract, with power to transfer the whole or part thereof to any person or body corporate, or sell the same in parcels;[(c-i) to transfer by sale assets valued at market price to a society registered with similar objects or to Government undertaking which carries on the same business as of the society under liquidation; [Clauses (c-i) and (c-ii) were inserted by Maharashtra 20 of 1986, Section 53.](c-ii) to lease to other societies or to Government undertaking, with prior approval of the Registrar, the property of the society to run the same business as that of the society under liquidation;](d)to raise, on the security of the assets of the society, any money required;(e)to investigate all claims against the society and, subject to the provisions of the Act, to decide questions of, priority arising out of such claims, and to pay any class or classes of creditors in full or rateable according to the amount of such debts, the surplus being applied in payment of interest from the date of liquidation at a rate to be approved by the Registrar, but not exceeding the contract rates;(f)to make any compromise or arrangement with creditors or persons claiming to be creditors or having or alleging themselves to have any claims, present or future, whereby the society may be rendered liable;(g)to compromise all calls or liabilities to calls and debts and liabilities capable of resulting in debts, and all claims present or future, certain or contingent, subsisting or supposed to subsist between the society and a contributory or alleged contributory or other debtor or person apprehending liability to the society, and all questions in any way relating to or affecting the assets or the winding up of the society, on such terms as may be agreed, and take any security for the discharge of any such call, liability, debt, or claim, and give a complete discharge in respect thereof;(h)to determine, from time to time, after giving an opportunity to answer the claim, the contribution to be made or remaining to be made by the members or past members or by the estates, nominees, heir or legal representatives of deceased members, or by any officer, past officer or the assets of the society, such contribution being inclusive of debts due from such members or officers;(i)to issue requisitions under section 98;(j)[ to refer or to get referred any dispute to the Co-operative Court for decision;] [Clause (j) was substituted by Maharashtra 18 of 1982, Section 14.](k)to determine by what persons and in what proportion the costs of the liquidation shall be borne;(l)to fix the time or times within which the creditors shall prove their debts and claims or be included for the benefit of any distribution made before those debts or claims are proved;(m)to summon and enforce the attendance of witnesses and to compel the production of any books, accounts, documents, securities, cash or other properties belonging to or in the custody of the society by the same means and in the same manner as is provided in the case of a Civil Court under Code of Civil Procedure, 1908;(n)to do all acts, and to execute in the name and on behalf of the society, all deeds, receipts and other documents as may be necessary to such winding up;(o)to take such action as may be necessary under section 19, with the prior approval of the Registrar, if there is reason to believe that the society can be reconstituted.
(2)[ Notwithstanding anything contained in sub-section (1), the Liquidator shall not have the right to vote on behalf of the society in liquidation, at the election of the members of the committee or of officers of any other society.] [Sub-section (2) was added by Maharashtra 3 of 1974, Section 30(2).]