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 37] [Entire Act]

State of Uttarakhand - Section

Section 8 in Uttarakhand Freedom of Religion Act, 2018

8. Declaration before conversion of religion and pre-report about purification Sanskar.

(1)One who desires to convert his religion, shall give a declaration at least one month in advance, in the prescribed pro forma, to the District Magistrate or the Executive Magistrate specially authorised by District Magistrate that he wishes to convert his religion on his own and at his free consent and without any force, coercion, undue influence or allurement.
(2)The religion priest, who performs purification Sanskar or conversion ceremony for converting any person of one religion to another religion, shall give one month's advance notice of such conversion, in the prescribed pro forma, to the District Magistrate or any other officer appointed for that purpose of the District Magistrate of the district where such ceremony is proposed to be performed.
(3)The District Magistrate, after receiving the information under sub-sections (1) and (2), shall get an enquiry conducted through police, with regard to real intention, purpose and cause of that proposed religion conversion.
(4)Contravention of the sub-section (1) and/or sub-section (1) shall have the effect of rendering the said conversion, illegal and void.
(5)Whoever contravenes the provisions of sub-section (1) shall be punished with imprisonment for a term which shall not be less than three months, but may extend to one year and shall also be liable to fine.
(6)Whoever contravenes the provisions of sub-section (2) shall be punished with imprisonment for a term which shall not be less than six months, but may extend to two year and shall also be liable to fine.