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

76. Registers to be kept.

- There shall be kept, in the Tribunal, the following registers either in physical or digital format or both physical and digital, relating to proceedings under the Act and these rules:-
(1)LLP Petitions' Register in which shall be entered and numbered serially the petitions filed under the Act or these rules stating the particulars as to-
(i)date of presentation;
(ii)name of LLP;
(iii)name of parties, their, advocates etc.;
(iv)provision of law under which the petition is made;
(v)nature of relief sought;
(vi)date and nature of order made;
(vii)date of filing of appeal, if any;
(viii)date of disposal of appeal; and
(ix)result of judgment in appeal.
(2)LLP Applications' Register in which shall be entered and numbered serially applications other than petitions stating particulars as to-
(i)date of presentation;
(ii)name of LLP;
(iii)number of main proceeding, if any, to which the application relates;
(iv)name of parties, their Advocates; etc.
(v)provision of law, if any, under which the application is made;
(vi)nature of relief sought;
(vii)date and nature of order made;
(viii)date of filing of appeal, if any;
(ix)date of disposal of appeal; and
(x)result of Judgment in appeal.
(3)In the Liquidations Register, there shall be entered under a separate heading for each LLP ordered to be wound-up in the form specified in these rules briefly and in chronological order, all proceedings in winding-up until conclusion of the winding-up.
(4)In the LLP Documents Register there shall be entered under a separate heading for each LLP any valuable securities, such as, negotiable instruments, documents of title and the like that may be filed in proceedings before the Tribunal as prescribed in the form.
(5)Appearance of the person appearing before the Tribunal shall be indicated in the order sheet.