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 53B in The Maharashtra Cooperative Societies Rules, 1961

53B. [ Manner of contributions to be made under the Rule 53A. [Added By G.N. of 3-9-1979.]- (1) The Apex society which has been notified by the State Government under subsection (3) of Section 69-A shall open an account in the name of the "Co-operative State Cadre Employment Fund" established by it in the Maharashtra State Co-operative Bank Limited, Bombay and also in every District Central Co-operative Bank, excluding the Bombay District Central Co-operative Bank.

(2)The amount of annual contribution payable under Rule 53-A by the Maharashtra State Co-operative Bank Limited, Bombay, and the Maharashtra State Co-operative Development Bank Limited, Bombay for every Co-operative year shall be paid by them before the 30th day of September of the next following co-operative year by crediting the amount of contribution into the "Co-operative State Cadre Employment Fund" account opened under sub-rule (1) in the Maharashtra State Cooperative Bank Limited, Bombay.
(3)The auditor of-
(a)the Maharashtra State Co-operative Marketing Federation Limited, Bombay
(b)every District Central Co-operative Bank (other than the Bombay District Central Co-operative Bank Limited and the Ahmednagar Urban District Central Cooperative Bank Limited, Ahmednagar.
(c)every co-operative sugar factory, and
(d)every Primary Co-operative Marketing Society dealing in fertilisers, seeds, agricultural implements or sale of agricultural produce, shall certify the amount of the annual contribution payable by them under Rule 53-A, and send the certificate, in the case of the Maharashtra State Co-operative Marketing Federation, to the State Level Caderisation Committee and in any other case, to the relevant Central Society. The certificate in respect of every co-operative year shall be sent before the 15th day of August of the next following co-operative year.
(4)The Director of Sugar, Maharashtra State, shall certify the amount of annual contribution payable under Rule 53-A by every sugar factory (other than a cooperative sugar factory) and send the certificate tO the relevant Central Society. The certificate in respect of every co-operative year shall be sent before 15th day of August of the next following co-operative year.
(5)Within fifteen days from the date of receipt of a certificate sent under sub-rule (3) or (4), the State Level Caderisation Committee or, as the case may be, the relevant Central Society, shall serve a notice of demand for payment of the contribution mentioned in the certificate on the Maharashtra State Co-operative Marketing Federation or, as the case may be, a society or a sugar factory (other than a co-operative sugar factory by which it is payable.
(6)On receipt of the notice of demand under sub-rule (5) the Maharashtra State Co-operative Marketing Federation, every society and every sugar factory (other than a co-operative sugar factory) shall pay the amount of contribution payable by them for any co-operative year before the 30th day of September of the next following co-operative year. Such contribution shall, in the case of the Maharashtra State Co-operative Marketing Federation Limited, Bombay, be paid into the "Co-operative State Cadre Employment Fund" account in the Maharashtra State Co-operative Bank Limited Bombay and in other cases, into the "Co-operative State Cadre Employment Fund" account in the District Central Co-operative Bank in the District in which the society making the contribution operates or the sugar factory (other than co-operative sugar factory) making such contribution is situated.
(7)Before the 15th day of August next following the end of each co-operative year, every Primary Agricultural Credit Society shall furnish to the relevant Central Society such information as may be necessary for it to assess the amount of contribution payable for that year by the Primary Agricultural Credit Society under Rule 53-A. On receipt of such information, the relevant Central society shall scrutinise it, determine the amount of contribution payable by the Primary Agricultural Credit Society and shall, before the 15th day of September next following the end of the said co-operative year, serve a notice of demand on the Primary Agricultural Credit Society for payment of the amount of contribution to be determined. The relevant Central society shall also, before that date, furnish to the District Central Co-operative Bank of the District in which the Primary Agricultural Credit Societies furnishing the information operate, a statement indicating the name of each Primary Agricultural Credit Society, the rate of annual contribution payable by it under rule 53-A, the amount of contribution determined and the amount of arrears of contribution if any, which has remained to be paid by each Primary Agricultural Credit Society. On the service of a notice of demand, the Primary Agricultural Credit Society shall, before the 31st day of December next following the end of the aforementioned co-operative year, pay the amount of contribution payable by it for that year into the "Co-operative State Cadre Employment Fund" account in the District Central Co-operative Bank in the District in which such society operates.
(8)Where any society (including the Primary Agricultural Credit Society and the Co-operative Sugar Factory) which has received any loan from any District Central Cooperative Bank or the Maharashtra State Co-operative Bank pays to that Bank any amount towards payment of interest on such loan, or repayment of such loan, or where any such amount is received by the District Central Co-operative Bank or the Maharashtra State Co-operative Bank on behalf of any such society or sugar factory from any other agency, and the District Central Co-operative Bank or the Maharashtra State Co-operative Bank is satisfied after consulting the relevant Central Society that there are any arrears of annual contributions payable by such society or sugar factory as per demand notice served on it, then the District Central Co-operative Bank or the Maharashtra State Co-operative Bank, as the case may be, shall in accordance with the procedure laid down from time to time, by the State Level Caderisation Committee and after obtaining the consent of such society or sugar factory to do so, first credit to the "Co-operative State Cadre Employment Fund", such amount as may be necessary to recover the arrears and adjust the remaining balance, if any, towards payment of interest on such loan or as the case may be, repayment on such loan. Whenever the District Central Cooperative Bank or the Maharashtra State Co-operative Bank so credits any amount to the said Fund, it shall send advice to such credit to the society or as the case may be, Co-operative Sugar Factory and also the relevant Central Society.
(9)Notwithstanding anything contained in sub-rules (2), (3), (4), (6) and (7)-
(a)the certificate to be sent by the auditor under sub-rule (3) and the certificate to be sent by the Director of Sugar, Maharashtra State under sub-rule (4) for the co-operative years 1977-78 and 1978-79 shall be sent by them before the 15th day of September 1979;
(b)the information to be furnished by the Primary Agricultural Credit Society under sub-rule (7) in respect of the Co-operative years 1977-78 and 1978-79 shall be furnished by it before the 15th September 1979;
(c)the notice of demand for payment of the amount of contribution payable by any society (including the Primary Agricultural Credit Society) or sugar factory for the co-operative years 1977-78 and 1978-79 shall be served on it before the 30th day of September 1979;
(d)the amount of contribution payable by any society (including the Primary Agricultural Credit Society) or sugar factory for the Co-operative years 1977-78 and 1978-79 shall be paid by it before the 31st day of October 1979 and the 31st day of December 1979, respectively.
(10)The relevant Central Society shall maintain books of accounts of the annual contributions due from each society which operates in the area of its operation and each sugar factory situated in that area. The State Level Caderisation Committee shall maintain books of accounts of the annual contributions due from the Maharashtra State Co-operative Bank Limited (incorporating the Vidarbha Cooperative Bank Limited), Bombay the Maharashtra State Co-operative Marketing Federation Limited, Bombay and the Maharashtra State Co-operative Land Development Bank Limited, Bombay. Every such book of accounts shall contain the following particulars, namely-
(i)the society or the sugar factory from which the annual contribution is due;
(ii)the amount of annual contribution collected from such society or sugar factory;
(iii)the balance of arrears of the annual contribution payable by such society or sugar factory or the excess amount paid by it.
(11)A periodical statement of accounts of the moneys credited into the "Cooperative State Cadre Employment Fund" accounts with each District Central Cooperative Bank shall be sent by that Bank to the relevant Central Society at such intervals as may be determined by the State Level Caderisation Committee. The statement so received shall be forwarded by the relevant Central Society to the State Level Caderisation Committee after due scrutiny.
(12)Where any society or sugar factory fails to pay the annual contribution as provided in the preceding sub-rules, the State Level Caderisation Committee, in the case of the Maharashtra State Co-operative Bank Limited (incorporating the Vidarbha Co-operative Bank Limited), Bombay the Maharashtra State Co-operative Marketing Federation Limited, Bombay and the Maharashtra State Co-operative Land Development Bank Limited, Bombay and the relevant Central Society in the case of other societies and sugar factories, shall communicate the name of the defaulting society or sugar factory to the Registrar for taking action under sub-section (5) of Section 69-A.Explanation.- For the purpose of this rule-
(a)"Central Society" means a society notified by the Government of Maharashtra to be a Central Society under Section 69-A;
(b)"relevant Central Society" in relation to any society or sugar factory means the Central Society in the area of operation of which any such society operates or any sugar factory is situated.
(c)"State Level Caderisation Committee" means a committee appointed as such by the Government of Maharashtra.]
|}