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 5] [Section 8] [Entire Act]

Union of India - Subsection

Section 8(2) in The Notaries Act, 1952

(2)No act specified in sub-section (1) shall be deemed to be a notarial act except when it is done by a notary under his signature and official seal.