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 78 in The Limited Liability Partnership (Winding up and Dissolution) Rules, 2010

78. Powers, functions and duties of Registrar of the Tribunal.

(1)The Registrar of Tribunal shall be principal officer of the Tribunal and shall exercise his powers and perform his duties under the control of Chairperson or President.
(2)The Tribunal in discharge of its functions under the Act, may take such assistance from the Registrar of Tribunal, as it may deem fit, and the Registrar of Tribunal or other officer, shall be bound to assist the Tribunal.
(3)In particular and without prejudice to the generally of the provisions of this rule, the Registrar of Tribunal shall have the following powers and duties, namely: -
(a)to have the custody of the records of the, Principal Bench of the Tribunal and other Benches;
(b)to receive all petitions, applications or references pertaining to the Principal Bench and other Benches of the Tribunal;
(c)to assist Principal Bench and other Benches of the Tribunal in the proceedings relating to the powers exercised by them;
(d)to authenticate the orders passed by the Principal Bench an other Benches of the Tribunal;
(e)to ensure compliance of the orders passed by the Principal Bench and other Benches of the Tribunal;
(f)to have the custody and control of the Official seal of the Tribunal;
(g)to have the right to collect from the Central Government or other officers, companies, LLPs and firms, or any other person such information as may be considered useful for the purpose of efficient discharge of the functions of the Tribunal under the Act and place the said information before the Tribunal. These rules shall apply to all Benches of the Tribunal situated all over India.
(4)The Registrar of Tribunal shall have the following powers and duties subject to any general or special order of the Tribunal, namely: -
(i)to received all petitions or applications and other documents including transferred applications;
(ii)to decide all questions arising out of the scrutiny of the petitions and applications before they are registered;
(iii)to decline to accept any document which is presented otherwise than in accordance with these rules.
(iv)to require any petition or application presented to the Tribunal to be amended in accordance with the Act;
(v)Subject to the directions of Tribunal to fix the date of first hearing of the petition or application or other proceedings and issue notices thereof;
(vi)to direct any formal amendment of records
(vii)to order grant of copies of documents to the parties to the proceedings;
(viii)to grant leave to inspect the records of the Tribunal;
(ix)to dispose of matters relating to the service of notices;
(x)to receive application within thirty days from the date of death for substitution of authorized representatives of the deceased parties during the pendency of the petition or application;
(xi)to receive and dispose of application for substitution, except where the substitution would involve setting aside an order of abatement;
(xii)to receive and dispose of applications by parties for return of documents.
(5)An appeal against any decision by the Registrar of Tribunal shall be made to the Tribunal by the aggrieved party within fifteen days from the date such decision communicated to him.