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 3] [Section 10] [Entire Act]

Union of India - Subsection

Section 10(1) in The Extradition Act, 1962

(1)If any proceedings against a fugitive criminal of a foreign State [- - -] [[The words "orcommonwealth country" omitted by Act 66 of 1993, Section 3 (w.e.f.
18.12.1993).]] under this Chapter, exhibits and depositions (whether received or taken in the presence of the person against whom they are used or not) and copies thereof and official certificates of facts and judicial documents stating facts may, if duly authenticated, be received as evidence.