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 Punjab - Section

Section 15 in Punjab Registration of Births and Deaths Rules, 1972

15. Interval and forms of periodical returns under section 19(1).

(1)Every Registrar shall send to the Chief Registrar and District Registrar on or before the 5th of each month, a true copy of the entries in register of births and deaths relating to the month immediately preceding.
(2)The Registrar for a Municipality with a population more than 30,000 shall send to the Chief Registrar in Form No. 14 a weekly return of births and deaths within 7 days of the expiry of the week to which the information relates, and in form No. 15 a monthly return of births and deaths by the end of the month following the month to which the information relates.
(3)The Registrar for a Cantonment shall send to the Chief Registrar or the officer specified by the Chief Registrar in this behalf, a weekly return of births and deaths in form No. 14 within 4 days of the expiry of the week to which the information relates and a monthly return of births and deaths in form No. 15 by the end of the month following the month to which the information relates.