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 53] [Entire Act]

State of Uttar Pradesh - Subsection

Section 53(c) in The General Rules (Civil), 1957

(c)Documents that are found to be irrelevant or otherwise inadmissible in evidence shall be rejected forthwith.