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 39] [Entire Act]

Union of India - Subsection

Section 39(2) in Bharatiya Sakshya Adhiniyam, 2023

(2)When in a proceeding, the court has to form an opinion on any matter relating to any information transmitted or stored in any computer resource or any other electronic or digital form, the opinion of the Examiner of Electronic Evidence referred to in section 79A of the Information Technology Act, 2000,(21 of 2000) is a relevant fact.Explanation. - For the purposes of this sub-section, an Examiner of Electronic Evidence shall be an expert.[Similar to Section 45 from Old IEA-Also Refer][Similar to Section 45(a) from Old IEA-Also Refer]