Friday, 08, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

Hiran Valiyakkal Lal (Dpin: 07589561) vs National Company Law Tribunal Kochi ...
2025 Latest Caselaw 4859 Ker

Citation : 2025 Latest Caselaw 4859 Ker
Judgement Date : 7 March, 2025

Kerala High Court

Hiran Valiyakkal Lal (Dpin: 07589561) vs National Company Law Tribunal Kochi ... on 7 March, 2025

O.P.(C).No.913 of 2024           1




                                                 2025:KER:19976

            IN THE HIGH COURT OF KERALA AT ERNAKULAM

                                PRESENT

             THE HONOURABLE MR.JUSTICE VIJU ABRAHAM

   FRIDAY, THE 7TH DAY OF MARCH 2025 / 16TH PHALGUNA, 1946

                         OP(C) NO. 913 OF 2024

         AGAINST THE ORDER/JUDGMENT DATED IN CP NO.36 OF 2022

OF NATIONAL COMPANY LAW TRIBUNAL, KOCHI BENCH, KAKKANAD

PETITIONERS:

     1      HIRAN VALIYAKKAL LAL (DPIN: 07589561),
            AGED 39 YEARS
            S/O. HEERALAL BALAKRISHNAN, RESIDING AT
            VALIYAKKIL HOUSE, BRAHMAKULAM P.O, THAIKKAD,
            THRISSUR, KERALA -, PIN - 680104

     2      APARNA HIRAN,
            AGED 34 YEARS
            D/O. PRASEETH KUMAR UK HOUSE, DUTT COMPOUND,
            MANAKAVU, VALAYANADU, KOZHIKODE, KERALA -, PIN -
            673007

     3      SALIJA
            AGED 58 YEARS
            D/O. APPU RESIDING AT UK HOUSE, DUTT COMPOUND,
            MANAKAVU, VALAYANADU, KOZHIKODE, KERALA -, PIN -
            673007

     4      V G SANDHYA
            AGED 40 YEARS
            W/O. AJITH P ARAVIND, PANDARAN HOUSE, BRAHMAKULAM
            P.O, THAIKKAD, THRISSUR -, PIN - 680104


            BY ADVS.
            VIJAY V. PAUL
            SHILPA SOMAN
            SAMAH ABDUL MAJID
            ANGELA ELSA JOHN
 O.P.(C).No.913 of 2024       2




                                               2025:KER:19976



RESPONDENTS:

     1     NATIONAL COMPANY LAW TRIBUNAL KOCHI BENCH
           COMPANY LAW BHAVAN, BMC ROAD, THRIKKAKARA,
           KAKKANAD, KOCHI-, REPRESENTED BY ITS DEPUTY
           REGISTRAR, PIN - 682021

     2     KV SREEJA
           D/O GOPALAN, RESIDING AT KALYANIKA, JYOTHI NAGAR,
           PUTHIYANGADI, WESTHILL, KOZHIKODE, KERALA -, PIN
           - 673005

     3     HARDOLL ENTERPRISES LLP
           REGISTERED OFFICE: 7/124A, MUNDUR-KOTTEKKAD ROAD,
           PERAMANGALAM PO, THRISSUR- REPRESENTED BY ITS
           DESIGNATED PARTNER, PIN - 680545

     4     VINEETH M V
           (DIN:08053057), MANATHIL HOUSE, KANDANASSERY P.O,
           THRISSUR, KERALA -, PIN - 680102

     5     PRAKASAN,
           S/O. NAYARKANDI KUNHIKANNAN, RESIDING AT
           KALYANIKA, JYOTHI NAGAR, PUTHIYANGADI, WESTHILL
           KOZHIKODE - , KERALA, PIN - 673005

     6     ATELIERZ 3D INDIA LLP
           (AAT-8354), HAVING ITS REGISTERED OFFICE AT
           26/408(2), PM TOWER, NEAR SUB STATION, THAIKKAAD
           JUNCTION, CHOWALLOORPADI, GURUVAYOOR, THRISSUR,
           KERALA - REPRESENTED BY IT'S AUTHORIZED OFFICER,
           PIN - 680140

     7     THE BRANCH MANAGER,
           HDFC BANK LTD ((BRANCH CODE: 1233), EAST NADA,
           GURUVAYUR, THRISSUR, KERALA -, PIN - 680101

     8     THE BRANCH MANAGER
            CANARA BANK, THAIKKAD BRANCH CHOWALLURPADI,
           THRISSUR, KERALA-, PIN - 680104

     9     THE BRANCH MANAGER
            ICICI BANK, MARAR ROAD BRANCH, THRISSUR, KERALA
           -, PIN - 680001
 O.P.(C).No.913 of 2024             3




                                                        2025:KER:19976

             BY ADVS.
             P.R.SHAJI
             VINAY MATHEW JOSEPH
             R.S.KALKURA
             M.N.UMARANI
             LAL K JOSEPH
             P.MURALEEDHARAN (THURAVOOR)(K/1651/2000)
             T.A.LUXY(L-78)
             SURESH SUKUMAR(K/634/1997)
             ANZIL SALIM(K/000447/2018)
             SANJAY SELLEN(K/885/2021)
             HARISH GOPINATH(K/232/1999)
             M.S.KALESH(K/109/1997)
             H.KIRAN(K/961/2012)



      THIS    OP     (CIVIL)     HAVING     BEEN   FINALLY   HEARD   ON
20.12.2024,        THE   COURT    ON      07.03.2025   DELIVERED     THE
FOLLOWING:
 O.P.(C).No.913 of 2024             1




                                                          2025:KER:19976


                      VIJU ABRAHAM,J
                    ------------------
                 O.P.(C).No.913 of 2024
             ------------------------------
          Dated this the 7th day of March, 2025

                                 JUDGMENT

The above original petition challenges Ext.P6

order dated 4.4.2024, passed by the National

Company Law Tribunal, Cochin (hereinafter referred

to a NCLT).

2. The brief facts necessary for the

disposal of the original petition are as follows:

The 3rd respondent is a Limited Liability

Partnership firm (LLP), which has 6 partners. The

petitioners 1 to 3 are designated partners of the

3rd respondent firm and the 4th petitioner is a

partner of the 3rd respondent firm. Based on the

Capital contribution of petitioners they

cumulatively hold 90.2% of the voting share in the

3rd respondent firm, they constitute the majority of

the partners of the 3rd respondent firm. The 2nd

respondent, who is a partner of the 3rd respondent

2025:KER:19976

firm filed Ext P2 company petition before the 1st

respondent NCLT seeking the Winding up of the 3rd

respondent herein. The petitioners filed Ext P3

interlocutory application dated 14.01.2023 before

the 1st respondent challenging the maintainability

of Ext.P2 petition mainly contending that Ext.P2

petition could not be adjudicated as a resolution

of three fourth of the total number of partners of

the 3rd respondent firm and a statement of affairs

of the 3rd respondent firm is not produced along

with Ext.P2 petition as provided under Rule 26(4)

of the Limited Liability Partnership (Winding Up

and Dissolution) Rules, 2012 (hereinafter referred

to as Rules 2012). However, by Ext.P2 order, the

1st respondent NCLT though upheld that the

requirement of Rule 26(4) of the Rules 2012 needed

to be followed, rejected the application holding

that the same could be looked into at a later

stage. Challenging Ext.P2 order, OP(C) No.1859 of

2023 was filed before this Court and this Court by

Ext.P5 order set aside Ext.P4 and directed the

2025:KER:19976

Tribunal to reconsider Ext.P3 application.

Consequently, Ext.P3 application was remitted back

and reconsidered afresh by the Tribunal as per

Ext.P6, whereby the request made by the petitioners

herein regarding the issue of maintainability was

rejected. It is aggrieved by the same, that the

present original petition has been filed.

3. It is contended that the finding of the

NCLT that the requirement of compliance under Rule

26(4) is unnecessary as it is not a case of

voluntary winding up, but only a winding up sought

in view of the disputes alleging oppression and

mismanagement. It is further contended that a bare

perusal of Rule 26(4), Rule 101 and Form 28 of the

Rules, 2012 makes it clear that a resolution vide

three-fourths members of LLP and a statement of

affairs of the LLP is a pre-condition for filing a

petition for winding up of LLP under Sections 63

and 64 of the Limited Liability Partnership Act,

2008(hereinafter referred to LLP Act 2008).

4. The learned Senior Counsel appearing for the

2025:KER:19976

petitioners relying on the judgment of the Apex

Court in Srisht Dawan (SMT) v. M/S.Shaw Brohers

(1992 (1) SCC 534) submitted that the error of

jurisdictional facts renders the order ultra vires

and bad. The learned Senior Counsel relying on the

judgment in Shalini Shetty and Another v. Rajendra

Shankar Patil (2010) 8 SCC 329) and the judgment of

the Division Bench of this Court Sulochana Gupta

and Others v. RGB Enterprises Pvt.Ltd and Others

(MANU/KE/2569/2020) submitted that the High Court

can interfere with orders of the tribunal under

Article 227, if the tribunal has improperly

exercised its jurisdiction. On the basis of the

same, it is the contention of the learned Senior

Counsel appearing for the petitioners that the 1 st

respondent NCLT clearly acted beyond its

jurisdiction in Ext.P6 order by directing the 3 rd

respondent to produce Statement of Affairs of the

LLP which in fact should have been filed by the 2 nd

respondent at the time of filing of Ext.P2

petition. In short, the contention of the

2025:KER:19976

petitioners is that while the statute mandates

certain pre-conditions for filing a petition, the

NCLT shall have no jurisdiction to entertain such a

petition if such mandatory conditions are not been

complied with. In support of the contention, the

petitioners rely on the judgment in Tharakan Web

Innovations Pvt.Ltd Vs. National Company Law

Tribunal and Others and Cyriac Njavally vs. Union

of India and Others (MANU/KE/0330/2022).

5. It is also contended that the Company Law

Tribunal in the first round of litigation as per

Ext.P4 order has clearly entered a finding that as

per Rule 26(4), a petition for winding up by the

partner/partners or the LLP shall be admitted only

upon the production of the statement of affairs and

the three-fourth resolution. It is further held

that in effect the Act provides that even though a

partner can present an application for winding up,

it is LLP through its special majority decides

whether LLP be wound up. The learned Counsel also

relies on the judgment in Manish Kumar v. Union of

2025:KER:19976

India and Another (2021) 5 SCC (1) in support of

his contentions.

6. Per contra, the learned counsels appearing

for the respondents contended that the Rules if

interpreted as stated by the learned senior counsel

appearing for the petitioners, the same would

result in absurdity and contended that when statute

provides that an application for winding up could

be filed by a partner, the insistence of production

of resolution of the three fourth of the total

number of partners as well as a statement of

affairs in the LLP will result in a situation where

a single partner will not be able to file a winding

up petition. The learned counsel for the

petitioners would further contend that while

interpreting the statute the court should adopt

literal construction if it does not lead to an

absurdity and if the literal construction leads to

an absurdity external aids of construction should

be resorted to by the court. The counsel also

relies on the judgment in State of Mysore and

2025:KER:19976

others v. T.V.Sundaram Iyengar and Sons (P)Ltd 1980

(1) SCC 66. U.P.Bhoodan Yagna Samiti, U.P Vs. Braj

Kishore & Others (1988 (4) SCC

274),MANU/SC/0294/1960, Mahadeolal Kanodia Vs. The

Administrator-general of West Bengal

(MANU/SC/0294/1960) and Lt.Col. Prithi Pal Singh

Bedi v. Union of India and Others (1982) 3 SCC 140

in support of his contentions.

7. I have heard the rival contentions on

both sides.

8. Before considering the rival contentions,

it is profitable to scan through the relevant

provisions involved. Relevant portion of Rule 26

and Rule 101 of Rules, 2012 as well as Form 28 is

extracted below:

"Rule 26 - Petition for winding up ............

(4) A petition filed by the LLP or any of its partner or partners for winding up before the Tribunal shall be admitted only if accompanied by a statement of affairs of the LLP on the date of petition and a resolution of three-fourths of total number of partners in the form and manner specified in Part VI."

Rule 101 - Petition for winding-up (1) A petition for winding up an LLP shall be in Form No.26, or 27 or 28, as the case may be, with such variations as the circumstances

2025:KER:19976

may require, and shall be presented in duplicate: Provided that where the petition is by the LLP it should be accompanied with the statement of affairs of the LLP on the date of petition.

-----"

"Form No.28 [See rule 101] [Heading as in form no.16] LLP Petition No.........................of 20.......

Petition by LLP or partner(s) of LLP

The petition of ..............(name of the LLP/Partner(s) of LLP), the petitioner herein, showeth as follows:

X X X X

6. By a resolution of three fourth majority of partners of the LLP, at a meeting thereof, held on the ...........day of ......20........... it was resolved unanimously or by a three fourth majority of ..............votes against ...........votes, as follows:

[here set out the resolution] [Here set out in paragraph the facts relating to the financial position of the LLP and the circumstances that have led to the passing of the resolution for winding up of LLP] X X X"

9. The essential contention raised by the

petitioners is regarding the jurisdiction of the

NCLT to entertain Ext.P2 complaint as the same was

submitted in violation of Rule 26(4), Rule 101 and

Form No.28 of Rules, 2012 which makes it mandatory

2025:KER:19976

that a resolution by 3/4th members of the LLP and a

statement of affairs of LLP is a pre-condition for

filing a petition for winding up of an LLP under

Sections 63 and 64(f) of the LLP Act. Since an

objection was raised by the respondents stating

that the original petition is not maintainable

challenging an order of NCLT and further that an

observation has been made in Ext.P6 order, impugned

herein, that the petitioners have earlier

approached this Court by filing an "otherwise

unusual petition" instead of preferring an appeal

before the NCLT, I am of the view that the said

issue regarding the maintainability of the original

petition has to be considered first. This Court in

Tharakan Web Innovations's case cited supra,

considered a similar circumstance wherein a

contention was raised that there is an effective

alternate remedy of an appeal against the order

impugned, the court has held that when questions

that have been raised relates to the inherent bar

of jurisdiction and total absence of jurisdictional

2025:KER:19976

facts required for the exercise of power by the

Tribunal, the writ petition is maintainable. This

Court in WP(C) No.22623 of 2024 relying on the

judgment in Ghanashyam Mishra & Sons (P) Ltd. v.

Edelweiss Asset Reconstruction Co. Ltd (2021) 9 SCC

657) held that the existence of alternate remedy

would not operate as a bar for enforcement of any

of the fundamental rights or where there has been a

violation of the principles of natural justice or

where the order or proceedings are wholly without

jurisdiction or the vires of an Act is challenged.

Further, this Court in Sulochana Gupta and Others

vs. RBG Enterprises Private Ltd., and Others

MANU/KE/2569/2020 has also considered the scope of

interference by this Court when an alternate remedy

is provided and held that the High Court exercising

overall superintendence over Tribunals can

interfere with any order of the Tribunal under

Article 227 of the Constitution of India. In view

of the above, I am of the opinion that the above

original petition which is challenging an order

2025:KER:19976

wherein the maintainability of Ext.P3 petition was

in question could be challenged in this

proceedings. It is to be seen that earlier order

passed by the Tribunal as per Ext.P4 was interfered

by this Court as per Ext.P5 and set aside and the

matter was remitted back for reconsideration.

After this Court has interfered with the earlier

order passed by the Tribunal as per Ext.P5 and

remitted the matter back for reconsideration, the

finding in Ext.P6 order by the Tribunal that the

earlier proceedings filed before this Court as

OP(C) No.1859 of 2023 is an "otherwise unusual

petition" ought to have been avoided by the

Tribunal as the Tribunal is bound by the orders

passed by this Court.

10. The question now remains to be decided

is regarding the maintainability of Ext.P3. The

main thrust of the argument of the learned senior

counsel appearing for the petitioners is on Rules

26 and 101 of the Rules, 2012. Going by Rule 26,

an application to the Tribunal for winding-up of an

2025:KER:19976

LLP shall be by a petition presented by the LLP or

any of its partner or partners. The Rules also

provide various other persons/authorities, who

could file a petition for winding up. But we are

only concerned with Rule 26(1)(a) which provides

filing an application for winding up by an LLP or

any of its partner or partners. Rule 26(4) provides

that when a petition is filed by the LLP or any of

its partner or partners for winding up before the

Tribunal, the same shall be admitted only if it is

accompanied by a statement of affairs of the LLP on

the date of the petition and a resolution of three-

fourths of total number of partners in the form and

manner specified in Part VI. Rule 101(1) provides

that a petition for winding up an LLP shall be in

Form No.26, 27 or 28, as the case may be. Form

No.28 is specifically for a petition to be filed

by LLP or partner/partners of LLP. So the form

which we are concerned in the facts of the present

case is Form No.28. In Form No.28, a specific

statement is to be made in paragraph 6 that by a

2025:KER:19976

resolution of three-fourths majority of partners of

the LLP, at a meeting thereof, held on the date to

be mentioned it was resolved unanimously by three-

fourth majority for winding-up of the partnership.

The Tribunal while considering earlier, the

petition filed by the petitioners questioning the

maintainability of the winding up petition, entered

a finding to the effect that from a reading of Rule

26(4) it could be seen that a petition for winding-

up by a partner/partners or LLP shall be admitted

only upon production of statement of affairs and

three-fourth resolution of partners and further

held that the effect of the provision is that the

Act provides that even though a partner can present

an application for winding-up it is the LLP through

its special majority decides whether LLP be wound

up. Even though such observation was made by the

Tribunal as evident from Ext.P4, the Tribunal found

that the application is maintainable. This Court

considered the said stand taken by the Tribunal in

Ext.P4 and set aside the order and directed the

2025:KER:19976

Tribunal to reconsider the application of the

petitioners regarding the maintainability of the

petition after hearing both sides, granting

necessary opportunity as per law. All the findings

in Ext.P4 have been given a go-bye and the Tribunal

interpreted Rule 26 and held that a petition

presented by a partner without LLP's support need

not be accompanied with the statement of affairs

and three-fourth resolution because it is not a

case of voluntary winding up but only a winding up

sought in the view of the disputes alleging

oppression and mismanagement. I am afraid the said

finding by the Tribunal was without considering the

objection raised by the petitioners specifically

relying on Rule 26, Rule 101 and Form No.28 in this

regard which specifically mandates that an

application for winding-up if presented by an LLP

or its partner/partners shall be admitted only if

accompanied by statement of affairs of the LLP and

the resolution of three-fourth of total number of

partners in the form and the manner specified

2025:KER:19976

therein. The petitioners would contend that winding

up of the partnership is a serious matter affecting

the existence of the partnership itself and taking

into consideration the above said fact that the

statute itself provided for various conditions to

be satisfied before admitting the petition itself

even if it is filed by a partner/partners or by the

LLP itself. The learned Senior Counsel appearing

for the petitioners relying on the judgment in

Pratap Technocrats Private Limited vs. Monitoring

Committee of Reliance Infratel Limited & Another

(2021) 10 SCC 623 contended that the adjudicating

authority like the Tribunal as a body owing its

existence to the statute must abide by the nature

and extent of its jurisdiction as defined in

statute itself. Paragraph 29 of the said judgment

reads as follows:

"The jurisdiction which has been conferred upon the adjudicating authority in regard to the approval of a resolution plan is statutorily structured by sub-section(1) of Section 31. The jurisdiction is limited to determining whether the requirements which are specified in sub-section(2) of Section 30 have been fulfilled. This is a

2025:KER:19976

jurisdiction which is statutorily-defined, recognised and conferred, and hence cannot be equated with a jurisdiction in equity, that operates independently of the provisions of the statute. The adjudicating authority as a body owing its existence to the statute, must abide by the nature and extent of its jurisdiction as defined in the statute itself."

The learned Senior Counsel appearing for the

petitioners also relies on an un-reported judgment

of the High Court of Gujarat in Special Civil

Application No.6185 of 2002, wherein the Court has

held that it is cardinal rule of interpretation

that if a statute explicitly mentions a particular

process or method, the same has to be stringently

and mandatorily followed, and the Courts cannot

interpret the same in any other manner when the

words of the statute are precise and unambiguous.

This Court in Tharakan Web Innovations' case cited

supra, has also considered the said aspect and held

that as regards the jurisdiction of the NCLT, the

said Tribunal being made an adjudicating authority

as per the provisions of the statute and since the

adjudicating authority being a creature of the

2025:KER:19976

Statute, its jurisdiction is only that which has

been statutorily defined, recognised and conferred

and the adjudicating authority as a body owing its

existence to the Statute must abide by the nature

and extent of its jurisdiction as defined in the

Statute itself. The learned Senior counsel also

would submit that the golden Rule is that the words

of a statute must prima facie be given their

ordinary meaning and the Judges are not called upon

to apply their opinions of sound policy so as to

modify the plain meaning of statutory words.

11. Learned Senior Counsel also submitted

relying on the judgment in Pioneer Urban Land and

Infrastructure Ltd and another v. Union of India

and Others, (2019)8 SCC 416, V.C. Shukla v. State,

Delhi Administration, 1980 Supp. SCC 249 and Mardia

Chemicals Ltd. v. Union of India, (2004) 4 SCC 509,

that the intention of the Parliament cannot be

thwarted even if the classification made is not

scientifically perfect or logically complete, even

if it operates a bit harshly on a smaller section

2025:KER:19976

of the public if otherwise made in the larger

public interest. Further reliance was placed on

Manish Kumar's case cited supra. In the said case,

the Apex Court was considering among other things

amendment made to Section 7 of the Insolvency and

Bankruptcy Code, 2016. Prior to the amendment, a

financial creditor either by itself or jointly with

other financial creditors could file an application

for initiating a corporate insolvency resolution

process, but after the amendment, an application

for initiating a corporate insolvency resolution

process can be filed only jointly by not less than

100 of such creditors in the same class or not less

than 10% of the total number of such creditors and

in cases where applications have already been filed

and the same has not been admitted by the

adjudicating authority, the requirements brought

out by the amendment has to be satisfied within 30

days of the commencement of the Amendment Act,

2020. It was contended that the amendment imposing

a threshold restriction is afflicted with the vice

2025:KER:19976

of palpable and hostile discrimination qua

operational creditors and violation of the

constitutionally protected freedom under Article

19(1)(g)of the Constitution of India. The Apex

Court after considering various contentions raised,

held that if the legislature felt that having

regard to the consequences of an application under

the Code, an additional threshold is erected for

exercising the right under Section 7, it cannot

suffer a constitutional veto at the hands of the

Court exercising judicial review and thereupon

upheld the impugned amendments.

12. The learned counsel appearing for the

respondents based on the judgments referred to

above, submitted that the statute should be

interpreted to the effect as to ascertain the real

intention of the parliament.

13. Considering the above facts and

circumstances and after going through the order

impugned, I am of the view that none of these

aspects were taken into consideration by the

2025:KER:19976

Tribunal, especially Rule 26 of the Rules 2012,

which specifically mandates that a petition filed

by LLP or any of its partner/partners for winding

up before the Tribunal shall be admitted only if

accompanied by a statement of affairs of the LLP on

the date of petition and resolution of three-

fourths of total number of partners in the form and

manner specified. In view of the above, the matter

requires reconsideration by the Tribunal.

Therefore, Ext.P6 is set aside directing the 1 st

respondent Tribunal to reconsider Ext.P3

application seeking to consider the issue of

maintainability after affording an opportunity of

being heard to the petitioners as well as the

respondents.

With the above said direction, the original

petition is disposed of.

sd/-

VIJU ABRAHAM, JUDGE pm

2025:KER:19976

APPENDIX OF OP(C) 913/2024

PETITIONERS' EXHIBITS

Exhibit :P1 TRUE COPY OF THE PARTNER ADMISSION AGREEMENT OF THE PETITIONERS HEREIN DATED 07.05.2022 EVIDENCING THE CAPITAL CONTRIBUTION OF THE PETITIONERS

Exhibit:P 2 TRUE COPY OF THE COMPANY PETITION DATED NOVEMBER 2021 FILED BY THE 2ND RESPONDENT BEFORE THE 1ST RESPONDENT

Exhibit :P3 TRUE COPY OF THE PETITION DATED 16.01.2023 IN IA(C/ACT)/16/KOB/2023 OF THE HONOURABLE NCLT, KOCHI

Exhibit :P4 TRUE COPY OF THE ORDER DATED 09.08.2023 IN CP(C/ACT)/38/KOB/2022 OF THE HONOURABLE NCLT, KOCHI

Exhibit :P5 TRUE COPY OF THE JUDGMENT DATED 11.10.2023 IN OP(C) 1859/2023 PASSED BY THE HON'BLE HIGH COURT OF KERALA AT ERNAKULAM

Exhibit :P6 TRUE COPY OF THE ORDER DATED 04.04.2024 IA (C/ACT)/16/KOB/2023 IN CP(C/ACT)/38/KOB/2022 OF THE IN THE NATIONAL COMPANY LAW TRIBUNAL KOCHI BENCH

Exhibit -P7 TRUE COPY OF THE FORM 28 IN THE LLP (WINDING UP AND DISSOLUTION) RULES, 2012

 
Download the LatestLaws.com Mobile App
 
 
Latestlaws Newsletter
 

Publish Your Article

 

Campus Ambassador

 

Media Partner

 

Campus Buzz

 

LatestLaws Guest Court Correspondent

LatestLaws Guest Court Correspondent Apply Now!
 

LatestLaws.com presents: Lexidem Offline Internship Program, 2026

 

LatestLaws.com presents 'Lexidem Online Internship, 2026', Apply Now!

 
 

LatestLaws Partner Event : IJJ

 

LatestLaws Partner Event : Smt. Nirmala Devi Bam Memorial International Moot Court Competition

 
 
Latestlaws Newsletter