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

150. Costs of proof.

- Unless otherwise ordered by the Member, a creditor shall bear the costs of proving his debt.