Unlock Advanced Research with PRISMAI Integrated with over 4 crore judgments and laws — designed for legal practitioners, researchers, students and institutions - Know your Kanoon - Doc Gen Hub - Counter Argument - Case Predict AI - Talk with IK Doc - ... Upgrade to Premium Document Options Get in PDF Print it! [Cites 0, Cited by 0] [Section 32(8)] [Section 32] [Entire Act] Union of India - Subsection Section 32(8)(g) in The Indian Evidence Act, 1872 (g)The question is, whether A, a person who cannot be found, wrote a letter on a certain day.