Mobile View
Main Search Forums Advanced Search Disclaimer
Citedby 93 docs - [View All]
The Refugees Co-Operative ... vs The Municipal Corporation Of ... on 14 May, 1971
Ganesh Morto Naik vs Goa State Co-Operative Bank Ltd. ... on 19 June, 1991
Jhansi Co-Operative Oil Mills vs Lala Makhan Lal on 16 January, 1957
Bihar State Co-Operative Fruits ... vs State Of Bihar And Ors. on 10 October, 1996
Sm. Ramditi Kharbanda vs Collector, Allahabad And Ors. on 9 March, 1954

Loading...
User Queries
[Complete Act]
Central Government Act
Section 42 in The Co- Operative Societies Act, 1912
42. Winding- up.
(1) Where the registration of a society is cancelled under section 39 or section 40, the Registrar may appoint a competent person to be liquidator of the society.
(2) 1[ A liquidator appointed under sub- section (1) shall have power--
(a) to institute and defend suits and other legal proceedings on behalf of the society by his name of office;
(b) to determine the contribution to be made by the members and past members of the society respectively to the assets of the society;
(c) to investigate all claims against the society and, subject to the provisions of this Act, to decide questions of priority arising between claimants;
1. This sub- section has been amended in its application to the C. P. and Berar by the C. P. and Berar Co- operative Societies Amendment and Liquidators' Orders Validation Act, 1945 (C. P. and B. 10 of 1945 ) as continued in force by the C. P. and Berar Expiring Laws Continuance and Amending Act, 1947 (C. P. and B. 48 of 1947 ).
(d) to determine by what persons and in what proportions the costs of the liquidation are to be borne; and
(e) to give such directions in regard to the collection and distribution of the assets of the society, as may appear to him to be necessary for winding up the affairs of the society.
(3) Subject to any rules, a liquidator appointed under this section shall, in so far as such powers are necessary for carrying out the purposes of this section, have power to summon and enforce the attendance of witnesses and to compel the production of documents by the same means and (so far as may be) in the same manner as is provided in the case of a Civil Court under the Code of Civil Procedure, 1908 (5 of 1908 ).
(4) Where an appeal from any order made by a liquidator under this section is provided for by the rules, it shall lie to the Court of the District Judge 1[ .
(5) 2[ Orders made under this section shall, on application, be enforced as follows:--
(a) when made by a liquidator, by any Civil Court having local jurisdiction in the same manner as a decree of such Court;
(b) when made by the Court of the District Judge on appeal, in the same manner as a decree of such Court made in any suit pending therein.
(6) Save in so far as is hereinbefore expressly provided, no Civil Court shall have any jurisdiction in respect of any matter connected with the dissolution of a registered society under this Act. 3[
1. For sub- section (4A) which applies to the U. P., see the Co- operative Societies (Amendment) Act, 1919 (U. P. 3 of 1919 ). 2. This sub- section has been modified in its application to the U. P., see ibid. 3. For s. 42A ins. in the C. P., see the Co- operative Societies (C. P. Amendment) Act, 1930 (C. P. 7 of 1930 ). For ss. 42-B and 42-C ins. in the C. P. and Berar, see the following Acts as continued in force by the C. P. and Berar Act 48 of 1947 :--
1. The C. P. and Berar Co- operative Societies (Amendment) Act, 1940 (C. P. and B. 5 of 1940 );
2. The C. P. and Berar Co- operative Societies (Amendment) Act, 1941 (C. P. and B. 6 of 1941 ); and
3. The C. P. and Berar Co- operative Societies Amendment and Liquidators' Orders Validation Act, 1945 (C. P. and B. 10 of 1945 ).
RULES