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 4 in The Companies (Authorised to Registered) Rules, 2014

4. Obligation of companies seeking registration to make publication.

(1)For the purpose of clause (b) of section 374 of the Act, every 'company' seeking registration under the provision of Part I of Chapter XXI shall publish an advertisement about registration under the said Part, seeking objections, if any within twenty one clear days from the date of publication of notice and the said advertisement shall be in Form No.URC. 2, which shall be published [in a newspaper in English and in any vernacular language, circulating in that district in which [Limited Liability Partnership, firm, society or trust, as the case may be, is situated.] [Substituted by Notification No. G.S.R. 563 (E), dated 31.5.2016 (w.e.f. 31.3.2014).]]
(2)A copy of the notice, as published and the copy of the notice served on Registrar (LLP) [Registrar of Firms, Registrar of Societies or Registrar of Trust, as the case may be] [Inserted by Notification No. G.S.R. 613(E), dated 5.7.2018 (w.e.f. 31.3.2014).] along with proof of service, shall be attached with Form No.URC. 1.
(3)The Registrar shall, after considering the application and the objections, if any, received by him within thirty days from the date of publication of advertisement, and after ensuring that the company has addressed the objections, suitably decide whether the registration should or should not be granted.
(4)If the Registrar is satisfied on the basis of documents and information filed by the applicants, decides that the applicant should be registered, he shall issue a certificate of incorporation in Form No.INC.11.