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 3] [Entire Act]

State of Jammu-Kashmir - Subsection

Section 3(33) in The General Clauses Act, 1977 (1920 A. D.)

(33)Registered. - "Registered" used with reference to a document, shall mean registered in the State under the law for the time being in force for the registration of documents ;