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 1] [Entire Act]

Union of India - Section

Section 5 in The Collection of Statistics Act, 2008

5. Power of statistics officer to call for information.–

The statistics officer may, for the purpose of collection of statistics on any specified subject in any geographical unit for which the said officer was appointed–
(a)serve or cause to be served on any informant a notice in writing asking him to furnish the information specified under sub-section (5) of section 4 or cause a information schedule to be given to any informant for the purpose of its being filled up; or
(b)cause all questions relating to the subject to be asked from any informant; or
(c)seek information through tele fax or telephone or e-mail or in any other electronic mode or in a combination of different modes for different sets of information so specified.