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 2] [Entire Act]

State of Madhya Pradesh - Section

Section 47A in The M.P. Co-Operative Societies Act, 1960

47A. [ Apex Society. [Inserted by M.P. Act No. 12 of 1994 [w.e.f. 8-5-1994].]

(1)The Apex society may; for servicing its constituents and in accordance with its bye-laws, perform the following functions:-
(a)safeguard the observance of the co-operative principles;
(b)promote and organise co-operative societies and for these purposes, frame model bye-laws and guidelines for making various regulation and policies for consideration by the societies;
(c)provide co-operative training, education and information, and propagate co-operative principles;
(d)undertake research and evaluation and assist in preparation of perspective development plans of member societies;
(e)promote harmonious relations between member societies;
(f)help member societies in the settlement of disputes among themselves and between a society and its members;
(g)represent the interest of member societies and lobby for policies and legislation favourable to societies;
(h)undertake business services on behalf of its members;
(i)provide co-operation and management of development services to member societies including participation in board meeting where member societies are invited;
(j)ensure timely conduct of annual audit in member societies;
(k)ensure timely conduct of elections in member societies;
(l)assist member societies in regular conduct of general meetings;
(m)evolve code of conduct for observance by member societies;
(n)evolve viability norms for member societies;
(o)provide legal aid and advice to member societies;
(p)provide any other service in the interest of member societies.]