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 4] [Section 38] [Entire Act]

Union of India - Subsection

Section 38(1) in The Registration Act, 1908

(1)
(a)a person who by reason of bodily infirmity is unable without risk or serious inconvenience to appear at the registration office, or
(b)a person in jail under civil or criminal process, or
(c)persons exempt by law from personal appearance in Court, and who would but for the provision next hereinafter contained be required to appear in person at the registration office,
shall not be required so to appear.