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 301] [Entire Act]

Union of India - Section

Section 69 in The Registration Act, 1908

69. Power of Inspector General to superintend registration offices and make rules.

(1)The Inspector General shall exercise a general superintendence over all the registration offices in the territories under the [State Government] [Substituted by A.O.1950,for "Provincial Government" .], and shall have power from time to time to make rules consistent with this Act
(a)providing for the safe custody of books, papers and documents [* * *] [The words "and also for the destruction of such books, paper and documents as need no longer be kept" repealed by Act 15 of 1917, Section 6 and Sch.];
(aa)[ providing the manner in which and the safeguards subject to which the books may be kept in computer floppies or diskettes or in any other electronic form under sub-section (1) of section 16-A;] [Inserted by Act 48 of 2001, Section 9 (w.e.f. 24.9.2001).]
(b)declaring what language shall be deemed to be commonly used in each district;
(c)declaring what territorial divisions shall be recognised under section 21;
(d)regulating the amount of fines imposed under sections 25 and 34, respectively;
(e)regulating the exercise of the discretion reposed in the registering officer by section 63;
(f)regulating the form in which registering officers are to make memoranda of documents;
(g)regulating the authentication by Registrars and Sub-Registrars of the books kept in their respective offices under section 51;
(gg)[ regulating the manner in which the instruments referred to in sub-section (2) of section 88 may be presented for registration;] [Inserted by Act 39 of 1948, Section 4.]
(h)declaring the particular to be contained in Indexes Nos. I, II, III and IV, respectively;
(i)declaring the holidays that shall be observed in the registration offices; and
(j)generally, regulating the proceedings of the Registrars and Sub-Registrars.
(2)The rules so made shall be submitted to the [State Government] [Substituted by A.O.1950, for "Provincial Government" .] for approval, and, after they have been approved, they shall be published in the [Official Gazette] [Substituted by A.O.1937, for "Local Official Gazette" .], and on publication shall have effect as if enacted in this Act.