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 0] [Entire Act]

State of Madhya Pradesh - Section

Section 19 in The M.P. Swayatta Sahakarita Adhiniyam, 1999

19. Eligibility for membership in co-operative.

(1)Any person who needs the services of a co-operative, expresses willingness to accept the responsibilities of membership meets such other conditions as may be specified in the bye-laws of the co-operative, and is in a position to use the services, may seek membership and if the co-operative is in a position to extend its services to the applicant, it may admit him as a member.
(2)Every applicant for membership and every member of a cooperative shall keep each co-operative of which the person is a member, informed of membership in other co-operatives, and in case of conflicting membership, the board may, by resolution, refuse admission under Section 21 or terminate from membership under Section 24 as the case may be :Provided that no such resolution to refuse admission shall be passed without giving the applicant as the case may be, a reasonable opportunity to make representation to the board as to why he should not be refused admission.Explanation :- For the purpose of this sub-section, the expression "conflicting membership" means the membership of the common objective co-operatives functioning within the jurisdiction of a co-operative of which the membership is sought.