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] [Section 75] [Entire Act]

State of Odisha - Subsection

Section 75(4) in The Orissa Co-operative Societies Act, 1962

(4)[ Notwithstanding anything contained in this act -
(a)no dispute touching the constitution, management or business of a Society, in respect of which an order for winding up has been made under Sub-Section (1) shall, on and after the date of commencement of Section 41 of the Orissa Co-operative Societies (Amendment) Act, 1991, be raised before any authority other than the Liquidator of the Society, and for that purpose, the Liquidator shall have powers to start on his own motion, proceedings on behalf of the Society; and
(b)all proceedings under Section 68 concerning such Society, with whatever authority pending as on the said date of commencement, shall stand transferred to the Liquidator on that date; and the Liquidator shall decide the disputes so raised/started or transferred, as the case may be, in accordance with law.]