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 119 in Companies (Winding Up) Rules, 2020

119. Proofs and list of creditors to be filed in Tribunal.

- The Company Liquidator shall within thirty days from the date fixed for the submission of proofs under rule 100 or such further time as the Tribunal may allow file in the Tribunal a list of the creditors in Form WIN 50 who submitted to him proofs of their claims in pursuance of the advertisement and the notice referred to in rule 100 mentioning the amounts of debt for which they claimed to be creditors distinguishing in such list the proofs admitted wholly the proofs admitted or rejected in part and the proofs wholly rejected and the proofs with the memorandum of admission or rejection of the same in whole or in part as the case may be endorsed thereon shall be filed in Tribunal along with the certificate.