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 10] [Entire Act]

State of Kerala - Section

Section 7 in Travancore-Cochin Literary, Scientific and Charitable Societies Registration Act, 1955

7. General meetings and minutes of proceedings of such meetings.

(1)It shall be the duty of the governing body of a society to convene the first general meeting of the society within 18 months from the date of its registration and thereafter once at least in every calendar year and not more than 15 months after the holding of the last proceeding meeting.
(2)At the annual general meeting so held, election of members to the governing body shall be made as provided for in the rules and regulation of the society, provided the minimum number of persons in the governing body shall be three.
(3)A list of the members of the first governing body of a society shall be filed with the Registrar within fourteen days from the date of registration of the society and thereafter the list of the governing body shall be filed with the Registrar within fourteen days after the date of the annual general meeting.
(4)Every society shall cause minutes of all proceedings of general meetings to be entered in books kept for the purpose such minutes shall be signed by the chairman of the meeting at which the proceedings were had.
(5)If default is made in holding the annual general meeting, filing the list of governing body or recording the minutes of proceedings of general meetings as laid down in this section, the society and every member of its governing body who is wilfully in default, shall be liable to a fine not exceeding one hundred rupees.