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 Andhra Pradesh - Section

Section 13 in The Societies Registration Act, 1860

13. Provision for dissolution of Societies and adjustment of their affairs:

- Any number not less than three-fifths of the members of any Society may determine that it shall be dissolved, and thereupon, it shall be dissolved forthwith, or at the time then agreed upon, and all necessary steps shall be taken for the disposal and settlement of the property of the Society, its claims and liabilities, according to the rules of the said Society applicable thereto if any, and if not, then as the governing body shall find expedient, provided that, in the event of any dispute arising among the said governing body or the members of the Society, the adjustment of its affairs shall be referred to the principal Court of original civil jurisdiction of the district in which the chief building of the Society is situate; and the Court shall make such order in the matter as it shall deem requisite:Provided that no Society shall be dissolved unless three-fifths of the members shall have expressed a wish for such dissolution by their votes delivered in person or by proxy at a general meeting convened for the purpose:Provided that [whenever any Government] [Substituted by the A.O. 1937, for "whenever the Government".] is a member of, or a contributor to, or otherwise interested in any Society registered under this Act, such Society shall not be dissolved, [without the consent of the Government of the State of registration.][Substituted by ibid, for "without the consent of the Government".]