Section 113(2) in Karnataka Co-Operative Societies Act, 1959
(2)[ All the meetings including the general body meetings of a co-operative society shall be held in its registered office:Provided that any such meeting may, with the previous permission of the Registrar, be held at any other place within the same city, town or village where the registered office is situated if there is no sufficient accommodation to hold such meeting in the registered office.] [Inserted by Act 71 of 1976 w.e.f. 03.11.1976.]