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] [Entire Act]

State of Gujarat - Section

Section 3 in Gujarat Carriage of Goods Taxation (Amendment) Act, 1964

3. Amendment of Section 16 of Guj. XXXIII of 1962.- In section 16 of the principal Act, in the proviso to sub-section (1) after the words "to be due" the words "and the memorandum of appeal bears a court fee stamp of the value of five rupees" shall be inserted.