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 Rajasthan - Section

Section 2 in Rajasthan Registration of Births, Deaths and Marriages Act, 1958

2. Interpretation.

- In this Act, unless there is anything repugnant in the subject or context,-
(a)"law relating to local authorities" includes any bye-law or rule issued under any such law;
(b)"Registrar" means a Registrar of Births and Deaths appointed under this Act;
(c)"Registrar General" means any officer appointed as such under section 4.