Mobile View
Main Search Forums Advanced Search Disclaimer
Citedby 1483 docs - [View All]
Selvaraj, S/O Gnanadesihan vs P. Viswanathan on 22 July, 1999
A.P. State Financial Corpn vs Gar Re-Rolling Mills on 10 February, 1994
Nestle India Limited vs Mood Hospitality Private Limited on 10 February, 2010
Sulochana And Anr. vs Kuttappan And Ors. on 27 February, 2007
R.T. Udyog Pvt. Ltd. vs State Of Rajasthan And Ors. on 26 February, 2002

Loading...
User Queries
[I.P.C.]
Central Government Act
Section 29 in The Indian Penal Code, 1860
29. " Document".-- The word" document" denotes any matter expressed or described upon any substance by means of letters, figures or marks, or by more than one of those means, intended to be used, or which may be used, as evidence of that matter. Explanation 1.-- It is immaterial by what means or upon what substance the letters, figures or marks are formed, or whether the evidence is intended for, or may be used in, a Court of Justice, or not. Illustrations A writing expressing the terms of a contract, which may be used as evidence of the contract, is a document. A cheque upon a banker is a document. A power- of- attorney is a document. A map or plan which is intended to be used or which may be used as evidence, is a document. A writing containing directions or instructions is a document. Explanation 2.-- Whatever is expressed by means of letters, figures or marks as explained by mercantile or other usage, shall be deemed to be expressed by such letters, figures or marks within the meaning of this section, although the same may not be actually expressed. Illustration A writes his name on the back of a bill of exchange payable to his order. The meaning of the endorsement as explained by mercantile usage, is that the bill is to be paid to the holder. The endorsement is a document, and must be construed in the same manner as if the words" pay to the holder" or words to that effect had been written over the signature.