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 23 in The Limited Liability Partnership (Winding up and Dissolution) Rules, 2012

23. Application to Tribunal.

(1)The LLP Liquidator or any partner or creditor may apply to the Tribunal-
(a)to determine any question arising in the course of the winding up of a LLP; or
(b)to exercise as respects the enforcing, the staying of proceedings or any other matter, all or any of the powers which the Tribunal might exercise, if the LLP were being wound up by the Tribunal.
(2)The LLP Liquidator or any creditor or partner may apply to the Tribunal for an order setting aside any attachment, distress or execution put into force against the estate or effects of the LLP after the commencement of the winding up.
(3)The Tribunal may, on an application under sub-rule (1) or sub-rule (2) allow the application on such terms and conditions as it thinks fit or may make such other order on the application as it thinks fit.
(4)Where an order staying the proceedings in the winding up is made under this rule, a copy of such order shall be filled by the LLP in Form No. 11, with the Registrar, within thirty days of such order.Explanation.- In computing the period of thirty days from the date of the order, the requisite time for obtaining a certified copy of the order shall be excluded.