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 100 in The Limited Liability Partnership (Winding up and Dissolution) Rules, 2010

100. Order to be drawn up.

(1)Every order, shall be drawn up by the Registrar of Tribunal, unless in any proceeding or class of proceedings, the Member or the Registrar of Tribunal directs that the order need not be drawn up.
(2)Where a direction is given under sub-rule (1) that no order need be drawn up, the note or memorandum of the order signed or initialed by the Member making the order or by the Registrar of Tribunal shall be sufficient evidence of the order having been made.
(3)The date of every order shall be the date on which it was actually made, notwithstanding that it is drawn up and issued on a later date.
(4)The costs should be awarded for every adjournment on the party seeking adjournment at the time of granting adjournment except in cases of serious illness and such similar circumstance.
(5)Where costs are awarded to a party in any proceeding, the order shall direct that the party liable to pay the costs shall pay the same.Petition for Winding up, Provisional Liquidator, Winding up Order, and Statement of Affairs.