Section 67A(5)(b) in The Maharashtra Cooperative Societies Rules, 1961
(b)after issue of order in sub-rules (3) and (4) of this rule, if the society is negligent in observance or fails to comply with the regulations, it shall be construed as non-compliance of direction issued by the Registrar under subsection (1) of Section 79, if it relates to clause (a) and non-compliance of directions issued by the Registrar under Section 79AA, if it relates to clause (b) and thereupon the provisions of Section 79 shall be applicable mutatis mutandis. If the committee or elected officer of the society is responsible for noncompliance of provisions of clauses (a) and (b) of this sub-rule, it shall, in addition to non-compliance of directives under sub-section (1) of Section 79 and Section 79AA, also be construed as negligence in performance of duties imposed on it or upon him by the Act arid the rules made thereunder [***] [Deleted 'and willful disobedience of instructions issued by the Registrar as contemplated in sub-section (1) of section 78' by Notification No. CSL-2014/697/C.R.04/13C, dated 30.8.2014 (w.e.f. 23.12.1961).].]