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] [Section 3] [Entire Act]

Union of India - Subsection

Section 3(2) in Companies (Registered Valuers and Valuation) Rules, 2017

(2)No partnership entity or company shall be eligible to be a registered valuer if-
(a)it has been set up for objects other than for rendering professional or financial services, including valuation services and that in the case of a company, it is [***] [Omitted 'not' by Notification No. G.S.R. 1108(E), dated 13.11.2018 (w.e.f. 18.10.2017).] a subsidiary, joint venture or associate of another company or body corporate;
(b)it is undergoing an insolvency resolution or is an undischarged bankrupt;
(c)all the partners or directors, as the case may be, are not ineligible under clauses (c), (d), (e), [(f)] [Inserted by Notification No. G.S.R. 1108(E), dated 13.11.2018 (w.e.f. 18.10.2017).], (g), (h), (i), (j) and (k) of sub-rule (1);
(d)three or all the partners or directors, whichever is lower, of the partnership entity or company, as the case may be, are not registered valuers; or
(e)none of its partners or directors, as the case may be, is a registered valuer for the asset class, for the valuation of which it seeks to be a registered valuer.