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 21] [Entire Act]

State of Jammu-Kashmir - Subsection

Section 21(1) in The Evidence Act, 1977 (1920 A.D)

(1)An admission may be proved by or on behalf of the person making it. when it is of such a nature that, if the person making it were dead, it would be relevant as between third persons under section 32.