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 13 in Companies (Court) Rules, 1959

13. Registers to be kept.

- There shall be kept, in every Court, the following Registers, relating to proceedings under the Act and these rules :-
(1)Company Petitions Register in which shall be entered and numbered serially all the petitions filed under the Act or these rules with particulars as to :-
(i)Date of presentation,
(ii)Name of company,
(iii)Names of parties and their Advocates,
(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 appeal, if any,
(viii)Date of disposal of appeal, and
(ix)Result of judgment in appeal.
(2)Company Applications Register in which shall be entered and numbered serially all applications other than petitions with particulars as to :-
(i)Date of presentation,
(ii)Name of company,
(iii)Number of main proceeding, if any, to which the application relates,
(iv)Names of parties and their Advocates,
(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)Liquidations register in which shall be entered company wise, under a separate heading for each company ordered to be wound-up, briefly and in chronological order, all proceedings in winding-up until conclusion of the winding-up.
(4)Company documents register in which shall be entered under a separate heading for each company any valuable securities such as negotiable instruments, documents of title and the like that may be filed in proceedings before the Court.
(5)Appearance Book in which shall be entered the appearances filed by or on behalf of any creditor or contributory under Rule 230(2) of these rules.Nothing in these rules shall affect the discretion of the Court to direct the keeping of any other register that may be deemed necessary.