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 2] [Entire Act]

Union of India - Section

Section 2 in The Limited Liability Partnership Rules, 2009

2. Definitions.

(1)In these rules, unless the context otherwise requires,-
(i)"Act" means the Limited Liability Partnership Act, 2008 (6 of 2009);
(ii)"Annexure" means Annexure to these rules;
(iii)"Certifying Authority" means a person who has been granted a license to issue a Digital Signature Certificate under section 24 of the Information Technology Act, 2000 (21 of 2000);
(iv)[ Designated Partnership Identification Number (DPIN) means an identification number which the Central Government may allot to any individual, intending to be appointed as designated partner of a Limited Liability Partnership for the purpose of his identification as such, and includes Directors Identification Number (DIN) issued under Sections 266A, 266B and 266E of the Companies Act, 1956 and rules made thereunder.] [Substituted by Notification No. G.S.R. 506 (E) dated 5.7.2011 (w.e.f. 1.4.2009)]
(v)"digital signature" means authentication of any electronic record by a subscriber by means of an electronic method or procedure in accordance with the provisions of section 3 of the Information Technology Act, 2000;
(vi)"Digital Signature Certificate" means a Digital Signature Certificate issued under sub-section (4) of section 35 of the Information Technology Act, 2000;
(vii)"electronic record" means electronic record as defined under clause (t) of section 2 of the Information Technology Act, 2000;
(viii)"electronic registry" means an electronic repository or storage system in which the information or documents are received, stored, protected and preserved in electronic form;
(ix)"Electronic mail (E-mail)" means message sent, received or forwarded in digital form via a computer-based communication mechanism;
(x)"Officer" includes any partner, designated partner, employee of the LLP, any person in accordance with whose directions or instructions the partners of the LLP have been accustomed to act and any person authorised to accept any service on behalf of a foreign Limited Liability Partnership and partners of such foreign Limited Liability Partnership;
(xi)"Pre-fill" means the automated process of data input by the computer system from the database maintained in electronic registry;
(xii)"Provisional Designated Partner Identification Number" refers to the provisional identification number generated by the electronic system setup by the Ministry of Corporate Affairs;
(xiii)"Registrar" means a Registrar as defined under clause (s) of sub-section (1) of section 2 of the Act;
(xiv)"Registrar's Front Office" means an office maintained by the Central Government or an agency authorised by it to facilitate e-filing of documents into the electronic registry and their inspection and viewing;
(xv)"section" means section of the Act;
(xvi)"website" means a location connected to the internet that maintains one or more web pages.
(2)Words and expressions used in these rules and not defined shall have the meaning respectively assigned to them in the Limited Liability Partnership Act, 2008 (6 of 2009) and the Information Technology Act, 2000 (21 of 2000).