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]

State of Rajasthan - Section

Section 594 in Rules of the High Court of Judicature for Rajasthan, 1952

594. Copies of accounts.

- A creditor or a contributory shall be entitled to obtain from the Court or from the Registrar of Joint Stock Companies, a copy of any account filed by the liquidator upon payment of the prescribed fees.Statement of Affairs