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] [Section 13] [Entire Act]

Union of India - Subsection

Section 13(3) in THE REGISTRATION OF BIRTHS AND DEATHS (AMENDMENT) ACT, 2023

(3)Notwithstanding anything contained in any other law for the time being in force, the certificate referred to in sub-section (2) or section 12, shall be used to prove the date and place of birth of a person who is born on or after the date of commencement of the Registration of Births and Deaths (Amendment) Act, 2023, for the purposes ofโ€”(a)admission to an educational institution;(b)issuance of a driving licence;(c)preparation of a voter list;(d)registration of a marriage;(e)appointment to a post in the Central Government or State Government or a local body or public sector undertaking or in any statutory or autonomous body under the Central Government or State Government;(f)issuance of a passport;(g)issuance of an Aadhaar number; and(h)any other purpose as may be determined by the Central Government.โ€.