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

266. Audit of the Liquidator's accounts.

(1)The accounts shall be audited by a person qualified to act as auditor of the limited liability partnership and for the purpose of the audit, the liquidator shall furnish the auditor such information as the auditor may require:Provided that no such audit is required where the transaction during the period is for rupees fifty thousand or less.
(2)Where the audit of the accounts is not required under this rule, the statements of accounts shall contain, a declaration by the liquidator that the books and accounts are properly maintained and funds have been utilized only for the purpose of winding up of the affairs of the LLP.