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 72 in The Evidence Act, 1977 (1920 A.D)

72. Proof of document not required by were to the attested.

- An attested document not required by law to be attested may be proved as if it was unattested.