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 Jharkhand - Section

Section 52 in The Bihar Co-operative Societies Act, 1935

52. Recovery of sums due.

- Any sum payable by any person or by any registered society-
(a)as fees for an audit held under Section 33,
(b)in accordance with an order of the Registrar under section 39 apportioning the costs of an inquiry or inspections,
(c)in accordance with an order passed under Section 40,
(d)in accordance with an order of the Registrar or of a liquidator passed under Section 44, or
(e)in accordance with an order, decision or award passed or made under Section 48,
(f)[ As an amount due from member, past member or the nominee, heirs, or legal representative of the deceased member of a primary co-operative society.] [Inserted by Act 5 of 1989.]
shall be recoverable, as a public demand in any area, in which the Bihar and Orissa Public Demands Recovery Act, 1914 (B. & O. Act 4 of 1914), is in force or as an arrear of land revenue throughout the whole of the State and the Registrar or other person authorised by him in this "behalf, shall be deemed to be the person to whom such public demand is due or to whom such arrear of land revenue is payable.