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 Maharashtra - Section

Section 77A in The Maharashtra Cooperative Societies Rules, 1961

77A. [ Qualifications of Judges of Co-operative Courts, and their appointment. [Sections 77A to 77F were added by CSL 1174/17419-C-5, dated 14.2.1975, M.G.G. Part IVB, p. 331.]

(1)The member constituting a Co-operative Court shall be called the Judge of that Court.
(2)All appointments of Judges of the Co-operative Courts shall be made by the State Government.
(3)No person shall ordinarily be eligible for appointment as a Judge of a Cooperative Court, unless he is holding or has held a judicial office not lower in rank than that of Civil Judge (Junior Division).
(4)Notwithstanding anything contained in sub-rule (3), the State Government may appoint a person to be a Judge of a Co-operative Court;-
(a)who has practised as an Advocate, Pleader or Vakil for not less than three years; or
(b)who is enrolled as an Advocate or holds a degree or other qualification in law of any University established by law or of any other authority which entitles him to be enrolled as an Advocate, and either (i) has held office not lower in rank than that of Deputy Registrar of Co-operative Societies for [not less than three years,] or (ii) [* * * *] [Deleted vide G.N. of 28-6-1978.] possesses good knowledge and experience of co-operative law and practice.
The number of Judges appointed under this sub-rule shall, at no time, as far as possible, exceed two-third of the total number of Judges of the Co-operative Courts.