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 724] [Entire Act]

State of Maharashtra - Section

Section 154 in The Maharashtra Co-Operative Societies Act, 1960

154. [ Revisionary powers of State Government and Registrar. [Section 154 was substituted by Maharashtra 3 of 1974, Section 42.]

(1)The State Government or the Registrar, suo motu or on an application, ms call for and examine the record of any inquiry or proceedings of any matter, other than those referred to in sub-section (9) of section 149, where any decision or order has been passed by any subordinate officer, and no appeal lies against such decision or order for the purpose of satisfying themselves as to the legality or propriety of any such decision or order, and as to the regularity of such proceedings. If in any case, it appears to the State Government, or the Registrar, that any decision or order so called for should be modified, annulled or reversed, the State Government or the Registrar, as the case may be, may, after giving the person affected thereby an opportunity of being heard, pass such orders thereon as to it or him may seem just.
(2)Under this section, the revision shall lie to the State Government if the decision or order is passed by the Registrar, the Additional Registrar or a Joint Registrar, and to the Registrar if passed by any other officer.
(2A)[ No application for revision shall be entertained against the recovery certificate issued by the Registrar under section 101 [or Section 154B-29] [or certificate issued by the Liquidator under section 105] [These words and figures were inserted by Maharashtra Act No. 16 of 2013 dated 13-8-2013, Section 76(a)(i), (w.e.f. 14-2-2013).] unless the applicant deposits with the concerned society, fifty per cent, amount of the total amount of recoverable dues:[Provided that, in case of such revision where revisional authority has granted a stay to the recovery of dues, the authority shall as far as may be practicable, dispose of such revision application as expeditiously as possible but not later than six months from the date of the first order.] [This proviso was inserted by Maharashtra Act No. 16 of 2013 dated 13-8-2013, Section 76(a)(li), (w.e.f. 14-2-2013).]
(3)No application for revision shall be entertained, if made after two months of the date of communication of the decision or order. The revisional authority may entertain any such application made after such period, if the applicant satisfies it that he had sufficient cause for not making the application within such period.
(3A)[ The revisional authority, in order to prevent the ends of justice being defeated, may pass such interim orders including order of stay against the impugned order, pending the decision and final hearing of the Revision Application:Provided that, if any interim order has been passed by the revisional authority without hearing the other side, the revisional authority shall decide such application within a period of three months and pass the necessary orders on merits after giving an opportunity of being heard and for the reasons to be recorded in writing.] [Sub-section (3A) was inserted by Maharashtra Act No. 16 of 2013 dated 13-8-2013, Section 76(b), (w.e.f. 14-2-2013).]
(4)The State Government may, by order, direct that the powers conferred on it by this section shall, in such circumstances and under such conditions, if any, as may be specified in the direction, be exercised also by an officer of the rank of Secretary to Government.][Chapter XIII-A [Chapter XIII-A was inserted by Maharashtra 20 of 1986, Section 64.] Maharashtra State Co-Operative Council