Section 101(1) in The Limited Liability Partnership (Winding up and Dissolution) Rules, 2010
(1)A petition for winding up an LLP shall be in Form No. 26, or 27 or 28, as the case may be, with such variations as the circumstances may require, and shall be presented in duplicate:Provided that where the petition is by the LLP it should be accompanied with the statement of affairs of the LLP on the date of petition.