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 0] [Section 2(1)] [Section 2] [Entire Act]

State of Rajasthan - Subsection

Section 2(1)(e) in Rajasthan Stamp Rules, 1955

(e)"High Court" means the High Court of Judicature for Rajasthan;
(ee)[ "Inspector General of Stamps" means the Inspector General, Registration & Stamps appointed by the State Government;] [Inserted by Notification dated 1-8-1994.]