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]

Union of India - Section

Section 59 in Bharatiya Sakshya Adhiniyam, 2023

59. Proof of documents by primary evidence.

Documents shall be proved by primary evidence except in the cases hereinafter mentioned.[Similar to Section 64 from Old IEA-Also Refer]