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 95] [Entire Act]

State of Odisha - Subsection

Section 95(c) in The Orissa Registration Rules, 1988

(c)If a registered document declared by a Court to be a forgery or to have been registered by also personation a note of the fact shall be made in the copy in the Register-book and also on the document, if available.