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

6. Register of firms.

- The Registrar of Firms shall be in English in Form VII annexed to these rules. The name of, and the particulars relating to each firm shall be entered therein the order of its registration on a separate page or pages. Each firm shall be assigned a number in consecutive series commencing with the financial year (1st April). A note of every document filed shall be entered in the register on the page or pages allotted to the firm concerned and shall be signed by the Registrar. The pages after making the entries shall be bound in loose leaf registers in the order of the consecutive number allotted to each firm on registration.