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 213] [Entire Act]

Union of India - Section

Section 75 in The Registration Act, 1908

75. Order by Registrar to register and procedure thereon.

(1)If the Registrar finds that the document has been executed and that the said requirements have been complied with, he shall order the document to be registered.
(2)If the document is duly presented for registration within thirty days after the making of such order, the registering officer shall obey the same and thereupon shall, so far as may be practicable, follow the procedure prescribed in sections 58, 59 and 60.
(3)Such registration shall take effect as if the document had been registered when it was first duly presented for registration.
(4)The Registrar may, for the purpose of any enquiry under section 74, summon and enforce the attendance of witnesses and compel them to give evidence as if he were a civil Court, and he may also direct by whom the whole or any part of the costs of any such enquiry shall be paid, and such costs shall be recoverable as if they had been awarded in a suit under the Code of Civil Procedure, 1908 (5 of 1908).