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 36] [Entire Act]

Union of India - Subsection

Section 36(3) in The Limited Liability Partnership Rules, 2009

(3)
(i)The Central Government shall set up and maintain a secure electronic registry in which all the documents filed electronically shall be stored. The electronic registry so set up shall enable public access and inspection of such documents as are required to be in the public domain under the Act on payment of the fees as mentioned in Annexure "A".
(ii)Every document or application or certificate or notice, etc., required to be signed by the Registrar or an officer of the Central Government under the Act or rules made thereunder, shall be authenticated through a valid digital signature of such person or a system generated digital signature.
(iii)The Registrar or an officer of the Central Government, as the case may be, may send any communication either to the Limited Liability Partnership or its authorised representative, partners or both in the electronic manner for which the LLP shall create and maintain at all times a valid electronic address (e.g., E-mail, user Identification, etc.) capable of receiving and acknowledging the receipt of such communication, automated or otherwise.