Section 1 in The Co- Operative Societies Act, 1912
1. Short title and extent.
(1) This Act may be called the Co- operative Societies Act, 1912 ; and
1. This Act has been declared to be in force in the Sonthal Parganas by notification under s. 3 of the Sonthal Parganas Settlement Regulation, 1872 (3 of 1872 ), see B. and O. Gazette, 1913, Pt. II, p. 105. It has been repealed in its application to-- (1) the Bombay Presidency by the Bombay Co- operative Societies Act, 1925 (Bom. 7 of 1925 ); (2) the Madras Presidency by the Madras Co- operative Societies Act, 1932 (Mad. 6 of 1932 ); (3) Bihar and Orissa by the B. and O. Co- operative Societies Act, 1935 (B. and O. 6 of 1935 ); (4) Orissa, separately, by the Orissa Laws Regulation, 1936 (1 of 1936 ); (5) Coorg by the Coorg Co- operative Societies Act, 1936 (Coorg 2 of 1936 ); (6) Bengal, with certain exceptions, by the Bengal Co- operative Societies Act, 1940 (Ben, 21 of 1940 ). (7) Vidarbha region of Bombay by Bombay Act 20 of 1960. (8) Mahakoshal region by M. P. Act 17 of 1961. It has been amended in-- (1) the U. P. by the Co- operative Societies (Amendment) Act, 1919 (U. P. 3 of 1919 ) and the Co- operative Societies (U. P. Amendment) Act, 1944 (U. P. 1 of 1944 ) as continued in force by the U. P. Expiring Laws Continuance Act, 1948 (U. P. 13 of 1948 ); U. P. Act 10 of 1957; (2) the C. P. by the Co- operative Societies (Central Provinces Amendment) Act, 1930 (C. P. 7 of 1930 ) and in C. P. and Berar by the following Acts as continued in force by the C. P. and Berar Expiring Laws Continuance and Amending Act, 1947 (C. P. and B. 48 of 1947 ):-- (i) the C. P. and Berar Co- operative Societies (Amendment) Act, 1940 (C. P. and B. 5 of 1940 ); (ii) the C. P. and Berar Co- operative Societies (Amendment) Act, 1941 (C. P. and B. 6 of 1941 ); (iii) the C. P. and Berar Co- operative Societies Amendment and Liquidators' Orders Validation Act, 1945 (C. P. and B. 10 of 1945 ); and (iv) Madhya Pradesh by M. P. Act 8 of 1954. Rep in its application to the Mahakoshal region by M. P. Act 17 of 1961. Repealed in its application to the Union territory of Andaman and Nicobar Islands vidi Regulation 3 of 1973.
(2) It extends to the whole of India except 1[ the territories which, immediately before the 1st November, 1956 , were comprised in Part B States].