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]

Union of India - Section

Section 10 in The Companies (Registration of Foreign Companies) Rules, 2014

10. Authentication of translated documents.

(1)All the documents required to be filed with the Registrar by the foreign companies shall be in English language and where any such document is not in English language, there shall be attached a translation thereof in English language duly certified to be correct in the manner given in these rules.
(2)Where any such translation is made outside India, it shall be authenticated by the signature and the seal, if any, of-
(a)the official having custody of the original; or
(b)a Notary (Public) of the country (or part of the country) where the company is incorporated:
Provided that where the company is incorporated in a country outside the Commonwealth, the signature or seal of the person so certifying shall be authenticated by a diplomatic or consular officer empowered in this behalf under section 3 of the Diplomatic and Consular Officers (Oaths and Fees) Act, 1948, or, where there is no such officer, by any of the officials mentioned in section 6, of the Commissioners of Oaths Act, 1889 (52 and 53 Vic C 10), or in any relevant Act for the said purpose.
(3)Where such translation is made within India, it shall be authenticated by-
(a)an advocate, attorney or pleader entitled to appear before any High Court; or
(b)an affidavit, of a competent person having, in the opinion of the Registrar, an adequate knowledge of the language of the original and of English.