Unlock Advanced Research with PRISMAI Integrated with over 4 crore judgments and laws — designed for legal practitioners, researchers, students and institutions - Know your Kanoon - Doc Gen Hub - Counter Argument - Case Predict AI - Talk with IK Doc - ... Upgrade to Premium Document Options Get in PDF Print it! [Cites 0, Cited by 0] [Section 58(2)] [Section 58] [Entire Act] Union of India - Subsection Section 58(2)(c) in The Limited Liability Partnership (Winding up and Dissolution) Rules, 2010 (c)be liable to have all or such part of his remuneration, as the Tribunal may consider just, disallowed or may also be removed from his office.