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] [Section 25] [Entire Act]

Union of India - Subsection

Section 25(3) in The Limited Liability Partnership Act, 2008

(3)A notice filed with the Registrar under sub-section (2)-
(a)shall be in such form and accompanied by such fees as may be prescribed;
(b)shall be signed by the designated partner of the limited liability partnership and authenticated in a manner as may be prescribed; and
(c)if it relates to an incoming partner, shall contain a statement by such partner that he consents to becoming a partner, signed by him and authenticated in the manner as may be prescribed.