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 8]

State of Maharashtra - Act

The Indian Partnership (Maharashtra Amendment) Act, 2017

MAHARASHTRA
India

The Indian Partnership (Maharashtra Amendment) Act, 2017

Act 16 of 2018

  • Published on 30 January 2018
  • Commenced on 30 January 2018
  • [This is the version of this document from 30 January 2018.]
  • [Note: The original publication document is not available and this content could not be verified.]
The Indian Partnership (Maharashtra Amendment) Act, 2017(Maharashtra Act No. 16 of 2018)First published, after having received the assent of the Governor in the "Maharashtra Government Gazette", on the 30th January 2018)An Act further to amend the Indian Partnership Act, 1932, in its application to the State of Maharashtra.Whereas it is expedient further to amend the Indian Partnership Act, 1932, in its application to the State of Maharashtra, for the purposes hereinafter appearing; it is hereby enacted in the Sixty-eighth Year of the Republic of India as follows:-

1. Short title and commencement.

(1)This Act may be called the Indian Partnership (Maharashtra Amendment) Act, 2017.
(2)It shall come into force on such date as the State Government may, by notification in the Official Gazette, appoint.

2. Amendment of section 59A-1 of IX of 1932.

- In section 59A-1 of the Indian Partnership Act, 1932, in its application to the State of Maharashtra (hereinafter referred to as " the principal Act"), for the words "one hundred rupees" the words "one thousand rupees" shall be substituted.

3. Substitution of section 69A of IX of 1932.

- For section 69A of the principal Act, the following section shall be substituted, namely:-"69A. Charges for delay in compliance of section 60, 61, 62 or 63. - if any statement, intimation or notice under section 60, 61, 62 or as the case may be, 63, in respect of any registered firm is not sent or given to the Registrar, within the period specified in that section, the Registrar may, make suitable amendments in the records relating to the firm upon payment of charges for delay in sending or gibing the same, at the rate of rupees two thousand per year or part thereof in respect of the period between the date of expiry of the period specified in that section and the date of making the payment.