Section 65B(4) in The Evidence Act, 1977 (1920 A.D)
(4)In any proceedings where it is desired to give a statement in evidence by virtue of this section, a certificate doing any of the following things, that is to say, -(a)identifying the electronic record containing the statement and describing the manner in which it was produced ;(b)giving such particulars of any device involved in the production of that electronic record as may be appropriate for the purpose of showing that the electronic record was produced by a computer;(c)dealing with any of the matters to which the conditions mentioned in sub-section (2) relate.and purporting to be signed by a person occupying a respying a responsible official position in relation to the operation of the relevant device or the management of the relevant activities (whichever is appropriate) shall be evidence of any matter stated in the certificate ; and for the purposes of this sub-section it shall be sufficient for a matter to be stated to the best of the know ledge and belief of the person stating it.