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] [Section 10] [Entire Act]

State of Punjab - Subsection

Section 10(2) in Punjab Registration of Births and Deaths Rules, 2004

(2)The Registrar shall --
(a)if the Register is in his possession, forthwith enter the name in the relevant column of the concerned form in the birth register on payment of a late fee of rupees five; and
(b)if the register is not in his possession and if the information is given orally, make a report giving necessary particulars, and, if the information is given in writing, forward the same to the District Registrar or the officer specified by the State Goverment in this behalf for making the necessary entry on payment of a late fee or rupees five.