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 7] [Entire Act]

Union of India - Section

Section 145 in The Central Goods and Services Tax Act, 2017

145. Admissibility of micro films, facsimile copies of documents and computer printouts as documents and as evidence.

(1)Notwithstanding anything contained in any other law for the time being in force,-
(a)a micro film of a document or the reproduction of the image or images embodied in such micro film (whether enlarged or not); or
(b)a facsimile copy of a document; or
(c)a statement contained in a document and included in a printed material produced by a computer, subject to such conditions as may be prescribed; or
(d)any information stored electronically in any device or media, including any hard copies made of such information, shall be deemed to be a document for the purposes of this Act and the rules made thereunder and shall be admissible in any proceedings thereunder, without further proof or production of the original, as evidence of any contents of the original or of any fact stated therein of which direct evidence would be admissible.
(2)In any proceedings under this Act or the rules made thereunder, where it is desired to give a statement in evidence by virtue of this section, a certificate,-
(a)identifying the document containing the statement and describing the manner in which it was produced;
(b)giving such particulars of any device involved in the production of that document as may be appropriate for the purpose of showing that the document was produced by a computer, shall be evidence of any matter stated in the certificate and for the purposes of this sub-section it shall be sufficient for a matter to be stated to the best of the knowledge and belief of the person stating it.