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 6] [Entire Act]

NCT Delhi - Section

Section 41 in The Delhi Co-Operative Societies Act, 2003

41. Cessation of membership of Cooperative Society.

(1)Notwithstanding anything contained in this Act, a person shall cease to be a member of a cooperative society -
(a)on his resignation from such membership; or
(b)on his death, if there is no claim by the nominee or legal heirs within three hundred sixty five days; or
(c)on transfer of the whole of his share or interest in that cooperative society; or
(d)on his expulsion or incurring any disqualification for being a member of that cooperative society.
(2)If any question as to whether a member has incurred any of the disqualifications mentioned in sub-section (1), it shall be referred to the Registrar for his decision, whose decision shall be final and binding.
(3)The Registrar may of his own motion, if satisfied that any member has incurred any of the disqualification under sub-section (1) declare through an order in writing that such member is disqualified to be a member :Provided that no such order shall be passed without affording opportunity of being heard to such member as prescribed.