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 Jammu-Kashmir - Section

Section 57 in The Registration Act, 1977 (1920 A.D.)

57. Registering officers to allow inspection of certain books and indexes, and to give certified copies of entries.

(1)Subject to the previous payment of the fees payable in that behalf, the Books No. 1 and 2 and the Index relating to Book No. 1 shall be at all times open to inspection by any person applying to inspect the same; and, subject to the provisions of section 62 copies of entries in such books shall be given to all persons applying for such copies.
(2)Subject to the same provisions, copies of entries in Book No. 3 and in the Index relating thereto shall be given to the persons executing the documents to which such entries relate, or to their agents, and after the death of the executant (but not before) to any person applying for such copies.
(3)Subject to the same provisions, copies of entries in Book No. 4 and in the Index relating thereto shall be given to any person executing or claiming under the documents to which such entries respectively refer, or to his agent or representative.
(4)The requisite search under this section for entries in Books No. 3 and 4 shall be made only by the registering officer.
(5)All copies given under this section shall be signed and sealed by the registering officer, and shall be admissible for the purpose of proving the contents of the original documents.
(B)As to the procedure on admitting to registration.