[Cites 0, Cited by 0]
[Entire Act]
State of Haryana - Section
Section 15 in The Punjab Stamp Refund, Renewal and Disposal Rules, 1934
15.
The application shall be entered in the register in Form No. SR. 1. The clerk concerned shall examine the application, and if he finds that it is incomplete or the stamps, for which a refund is claimed or which are required to be renewed, are not enclosed with it, it shall be returned to the applicant after obtaining the orders of the Collector through the Office Superintendent with the objection recorded on it.If the papers are complete, he shall examine them with reference to the following requirements :-| Spoiled impressed stamps | ... | Section 49 of the Stamp Act, |
| Printed forms | ... | Section 51 of the Stamp Act, |
| Misused stamps | ... | Section 52 of the Stamp Act, |
| Stamps not required for use | ... | Section 54 of the Stamp Act, |
| Stamped Debentures | ... | Section 55 of the Stamp Act, |
| Court-fees stamps | ... | Punjab Government notification No. 4986-E & S., dt. the14th August, 1934, |