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 10] [Entire Act]

State of Rajasthan - Subsection

Section 10(2) in Rajasthan Stamp Act 1998

(2)The rule made under sub-section (1) may, among other matters, regulate,-
(a)in the case of each kind of instrument the description of stamps which may be used;
(b)in the case of instruments stamped with impressed stamps, the number of stamps which may be used; and
(c)in the case of bills of exchange or promissory notes, the size of the paper on which they are written.