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 Jammu-Kashmir - Section

Section 65 in The Jammu and Kashmir State Partnership Act, 1996

65. Amendment of Register by order of Court.

- A Court deciding any matter relating to a registered firm may direct that the Registrar shall make any amendment in the entry in Register of Firms relating to such firm which is consequential upon its decision; and the Registrar shall amend the entry accordingly.