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 Jammu-Kashmir - Section

Section 47 in The Jammu and Kashmir State Partnership Act, 1996

47. Continuing authority of partners for purposes of winding up.

- After the dissolution of a firm the authority of each partner to bind the firm, and the other mutual rights and obligations of the partners, continue notwithstanding the dissolution, so far as may be necessary to wind up the affairs of the firm and to complete transactions begun but unfinished at the time of dissolution, but not otherwise:Provided that the firm is in no case bound by the acts of a partner who has been adjudicated insolvent: but this proviso does not affect the liability of any person who has after adjudication represented himself or knowingly permitted himself to be represented as a partner of the insolvent.