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

2. Definitions.

(1)In these rules, unless the context otherwise requires,-
(a)"Act" means the Limited Liability Partnership Act, 2008 (6 of 2009);
(b)"Annexure" means an Annexure to these rules;
(c)"Bench" means a Bench of the Tribunal and includes the Principal Bench;
(d)"certified", in relation to a copy of a document, means certified as provided in section 76 of the Indian Evidence Act, 1872;
(e)"Code" means the Code of Civil Procedure, 1908;
(f)"filed" means filed in the office of the Registrar of Tribunal or Bench;
(g)"LLP" means Limited Liability Partnership;
(h)"LLPIN" means the Limited Liability Partnership Identification Number as referred to in the Limited Liability Partnership Rules, 2009;
(i)"LLP Liquidator" means a liquidator appointed in connection with voluntary winding up of a limited liability partnership (LLP) from the panel maintained by the Central Government consisting of the names of practicing chartered accountants, advocates, practicing company secretaries, practicing cost and works accountants or firms or bodies corporate having chartered accountants, advocates, company secretaries, cost and works accountants and such other professionals as may be notified by the Central Government;
(j)"Member" means any judicial member or technical member of the Tribunal;
(k)"Officer" includes any designated partner, partner, employee of the LLP and any person in accordance with whose directions or instructions the partners of the LLP have been accustomed to act;
(l)"Officer of the Tribunal" includes a liquidator appointed under these rules;
(m)"Officer Liquidator" means a Liquidator who, in relation to winding up by Tribunal, is appointed by the Central Government exercise the powers of Official Liquidator and includes Joint, Deputy or Assistant Official Liquidators;
(n)"Proceedings" means proceedings and procedures specified in Part VI of these rules and include other proceedings or procedures under the Act or the rules.
(o)"Registrar of Tribunal" means, the Registrar of the Tribunal, and includes an Additional Registrar, a Deputy Registrar or an Assistant Registrar of the Tribunal or any of its Bench, and such other officer as may be authorised by the President of the Tribunal to perform all or any of the duties assigned to the Registrar of Tribunal under the Act and rules made thereunder;
(p)"section" means a section of the Limited liability Partnership Act, 2008 (6 of2009);
(q)"summons" means a summons returnable before any Member of the Tribunal;
(r)"Tribunal" means the Tribunal as defined in clause (u) of sub-section (1) of section 2 of the Act:
Provided that until the Tribunal is constituted under the Companies Act, 1956, the word "Tribunal" shall be substituted with the words "High Court".
(2)Save as aforesaid, and unless the context otherwise requires, words and expressions contained in these rules shall bear the same meaning as in the Limited liability Partnership Act, 2008.