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 53] [Entire Act]

Union of India - Section

Section 7 in The Registration Of Births And Deaths Act, 1969

7. Registrars.—

(1)The State Government may appoint a Registrar for each local area comprising the area within the jurisdiction of a municipality, panchayat or other local authority or any other area or a combination of any two or more of them:Provided that the State Government may appoint in the case of a municipality, panchayat or other local authority, any officer or other employee thereof as a Registrar.
(2)Every Registrar shall, without fee or reward, electronically or otherwise for the purpose all information given to him under section 8 or section 9 in respect of births and deaths which has taken place in his jurisdiction and shall also take steps to inform himself carefully of every birth and of every death which takes place in his jurisdiction and to ascertain and register the particulars required to be registered.
(3)Every Registrar shall have an officer in the local area for which he is appointed.
(4)Every Registrar shall attend his office for the purpose of registering births and deaths on such days and at such hours as the Chief Registrar may direct and shall cause to be placed in some conspicuous place on or near the outer door of the office of the Registrar a board bearing, in the local language, his name with the addition of Registrar of Births and Deaths for the local area for which he is appointed, and the days and hours of his attendance.
(5)The Registrar may, with the prior approval of the Chief Registrar, appoint Sub-Registrars and, in the event of any disaster or epidemic, appoint Special Sub-Registrars assign to them any or all of his powers and duties in relation to specified areas within his jurisdiction.Explanation.—For the purposes of this sub-section,the expressions,—
(i)“disaster” shall have the same meaning as assigned to it in clause (d) of section 2 of the Disaster Management Act, 2005;
(ii)“epidemic” means the epidemic referred to in the Epidemic Diseases Act, 1897.