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]

Union of India - Section

Section 233 in The Limited Liability Partnership (Winding up and Dissolution) Rules, 2012

233. Disclaimer to be filed in Tribunal.

(1)Every disclaimer shall be filed in Tribunal by the Liquidator and shall not be operative until it is so filed. Where the disclaimer is in respect of a leasehold interest, it shall be filed in Tribunal forthwith. Notice of the filing of the disclaimer shall be given to the persons interested in the property.
(2)The disclaimer shall contain particulars of the interest disclaimed and a statement of the persons to whom notice of the disclaimer has been given and a disclaimer shall be in Form No. 79, and a notice, of disclaimer in Form No. 80.
(3)Where a disclaimer has been filed in Tribunal, the Liquidator shall file a copy thereof with the Registrar.