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] [Section 19] [Entire Act]

Union of India - Subsection

Section 19(3) in The Limited Liability Partnership (Winding up and Dissolution) Rules, 2010

(3)Within fifteen days after the resolution under sub-rule (2), the LLP liquidator shall:
(a)send to the Registrar a copy of the final winding up accounts, explanation and report in Form No. 10; and
(b)file an application with the Tribunal along with a copy of the final winding up accounts, explanations and report, for passing an order of dissolution of the limited liability partnership.