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]

State of Madhya Pradesh - Section

Section 18 in The M.P. Partnership (Registration of Firms) Rules, 1951

18. Cancellation of the registration of defunct firms.

- (i) When the Registrar has reason to believe that a registered firm is not carrying on business or is not in operation, or that it has been finally dissolved, but the prescribed intimation has not been given, he shall send by post every partner of the firm at its last known address a letter enquiring whether the firm is carrying on business or is in operation.
(ii)If the Registrar receives an answer from any of the partners to the effect that the firm is not carrying on business or is not in operation or if he does not receive any answer within one month from the date of the posting of the letter, he shall publish in the "Madhya Pradesh Gazette" and send to all the partners by registered post, a notice that at the expiration of three months from the date of that notice the name of the firm mentioned therein shall, unless cause is shown to the contrary, be struck off and the firm shall be dissolved and the registration shall be deemed cancelled.
(iii)At the expiration of the time mentioned in the notice the Registrar shall, unless cause is shown previously by the partners, strike the name of the firm off the register, and shall publish notice of the fact in the "Madhya Pradesh Gazette" and on such publication the firm shall be considered to be dissolved.