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

14. Inspection of original documents.

- Subject lo the payment of fees prescribed in Rule 19, the Register of Firms and all other documents recorded shall be open to inspection on a written application submitted to the Registrar during business hours. The file of the documents kept in the Registrar's office shall similarly be opened to inspection by any person applying therefor, provided the applicant satisfies the Registrar that he has sufficient interest in the contents of the documents of which he applies for inspection and that a mere inspection of the Register of Firms will not serve his purposes. All inspections or records shall be made in the presence of the Registrar or some person appointed by him in that behalf. The Registrar or the person appointed by him shall not permit the applicant while inspecting any document to make or cause to be made a copy of any such document, but he shall permit the applicant to take down in pencil such particulars of the document as would enable him to apply for a certified copy of any entry or portion thereof in the Register of Firms.