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 Jammu-Kashmir - Section

Section 263A in The Jammu and Kashmir State Ranbir Penal Code, 1989

263A. Prohibition of fictitious stamps.

(1)Whoever-
(a)makes, knowingly utters, deals in or sells any fictitious stamp, or knowingly uses for any postal purpose any fictitious stamp, or
(b)has in his possession, without lawful excuse, any fictitious stamp, or
(c)makes or, without lawful excuse, has in his possession any die, plate, instrument or materials for making any fictitious stamp, shall be punished with fine which may extend to two hundred rupees.
(2)Any such stamp die, plate, instrument or materials in the possession of any person for making any fictitious stamp [may be seized, and if seized] [Substituted by Act III of 1967.] shall be forfeited.
(3)In this section "fictitious stamp" means any stamp falsely purporting to be issued by Government for the purpose of denoting a rate of postage or any facsimile or imitation or representation, whether on paper or otherwise, of any stamp issued by Government for that purpose.
(4)In this section and also in sections 255 to 263, both inclusive, the word "Government" when used in connection with, or in reference to, any stamp issued for the purpose of denoting a rate of postage, shall, notwithstanding anything in section 17, be deemed to include the person or persons authorised by law to administer executive Government in any part of India, and also in any part of His Majesty's dominions or in any foreign country.Chapter-XIII Of Offences Relating to Weights and Measures