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] [Entire Act]

State of Assam - Section

Section 5 in The Assam Registration of Births and Deaths Rules, 1999

5. Form, etc., for giving information of births and deaths.

(1)The information required to be given to the Registrar under Section 8 or Section 9, as the case may be, shall be in Form Nos. 1, 2 and 3 for the registration of a birth, death and still birth respectively (hereinafter to be collectively called the reporting forms). Information, if given orally, shall be entered by the Registrar in the appropriate reporting forms and signature/thumb impression of the informant obtained.
(2)The part of the reporting forms containing legal information shall be called the "Statistical Part".
(3)The information referred to in sub-rule (I) shall be given within twenty one days from the date of birth, death and still birth, as the case may be :Provided that in the case of birth and death in a plantation-
(a)persons referred to in Clauses (a) to (f) of sub-section (1) of Section 8 of the Act, shall furnish the necessary particulars to the Manager of the Tea Estate or in his absence to his nominee within fourteen days from the date of birth, death or still birth. The Manager in turn shall furnish the information to the Registrar of the area within seven days from the date or receipt of such information;
(b)the Manager or his nominee will receive information in Form Nos. 1, 2 and 3 as prescribed. The information given in written/orally, shall be recorded in the prescribed form and the Manager shall authenticate the same by putting his signature and seal.