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 100 in Rajasthan Registration Rules, 1955

100. Procedure on failure for the executant to appear within four months from execution of document.

(1)When a document has been presented to a sub-registrar for registration within, the period prescribed by section 23, namely, four months [or extended period under Section 25 namely, "Eight Months"] [Notification dated 21-1-1991, Published in R.G.G. Part IV-C, dated 23-1-1991, p. 85-1;] from the date of its execution and the executant fails to appear to admit execution within that Period and the case does not come under rule 46, the sub-registrar must immediately after the expiration of the said period, record a formal refusal to register, leaving it to the parties to appeal to the District Registrar under section 72 within 30 days, if they think proper:Provided that, if proceeding under section 36 for the appearance of the executant are still pending at the expiry of the [eight] [Notification dated 21-1-1991, Published in R.G.G. Part IV-C, dated 23-1-1991, p. 85-1;] months, and the executant has not appeared, the case shall be reported to the District Registrar without a formal refusal to register being recorded. But when summon has been duly served and the executant refuses or neglects to appear, a formal refusal to register will be recorded under rule 46 without waiting for the expiry of the period of [eight] [Notification dated 21-1-1991, Published in R.G.G. Part IV-C, dated 23-1-1991, p. 85-1;] months.
(2)In any case referred to in sub-rule (1), the District Registrar shall not pass an order granting an extension of time or directing the sub-registrar to register the document, unless it is shown the non-appearance of the executant was due to urgent necessity or unavoidable accident.