Section 65B(5) in The Evidence Act, 1977 (1920 A.D)
(5)For the purposes of this section,(a)information shall be taken to be supplied to computer if it is supplied thereto in any appropriate from and whether it is so supplied directly or (with or without human intervention) by means of any appropriate equipment;(b)whether in the course of activities carried on by any official, information is supplied with a view to its being stored or processed for the purposes of those activities by a computer operated otherwise than in the course of those activities, that information, if duly supplied to that computer, shall be taken to be supplied to it in the course of those activities;(c)a computer output shall he taken to have been produced by a computer whether it was produced by it directly or (with or without human intervention) by means of any appropriate equipment.Explanation. - For the purposes of this section any reference to information being derived from other information shall be a reference to is being derived therefrom by calculation, comparison or any other process.]