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 Madhya Pradesh - Section

Section 39 in Madhya Pradesh Bhu-Rajasva Sanhita (Rajasva Nyayalayon Ki Prakriya) Niyam, 2019

39. Admissibility of electronic records in evidence.

(1)In case of disclosures and inspection of electronic records as defined in the Information Technology Act, 2000 (No. 21 of 2000), furnishing of printouts shall be sufficient -
(2)At the discretion of the parties or where required (when parties wish to rely on audio or video content), copies of electronic records may be furnished in electronic form either in addition to or in lieu of printouts.
(3)Where electronic records form part of documents disclosed, the declaration on oath to be filed by a party shall specify.
(a)the parties to such electronic record;
(b)the manner in which such electronic record was produced and by whom;
(c)the dates and time of preparation or storage or issuance or receipt of each such electronic record;
(d)the source of such electronic record and date and time when the electronic record was printed;
(e)in case of email ids, details of ownership, custody and access to such email ids;
(f)in case of documents stored on a computer or computer resource (including on external servers or cloud), details of ownership, custody and access to such data on the computer or computer-resource;
(g)deponents knowledge of contents and correctness of contents;
(h)whether the computer or computer resource used for preparing or receiving or storing such document or data was functioning properly or in case of malfunction that such malfunction did not affect the contents of the document stored;
(i)that the printout or copy furnished was taken from the original computer or computer resource.
(4)The parties relying on printouts or copy in electronic form, of any electronic records, shall not be required to produce original electronic records for inspection, provided a declaration is made by such party that each such copy, which has been produced, has been made from the original electronic record.
(5)The Revenue Court may give directions for admissibility of electronic records at any stage of the proceedings.
(6)On its own motion or on the request of any party a Revenue Court may issue directions for submission of further proof of any electronic record including meta data or logs before admission of such electronic record.