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 20] [Entire Act]

State of Rajasthan - Subsection

Section 20(1) in Rajasthan Stamp Rules, 1955

(1)No person, who is not duly authorised in the manner hereinafter provided, shall be entitled to sell stamps on any description other than revenue stamps of [5np, 10np, 15np, and 25np] [Substituted, by Notification dated 1-10-1958 (13-11-1958).] denominations :Provided that this prohibition shall not apply-
(i)to a legal practitioner or a banker, who buys a stock of stamps for use in his own business and affixes them, when occasion required, to the documents he has to draw up in the course of that business, the cost of the stamps being recovered from his client or customer with the rest of his charges, or
(ii)to a Government officer of Incorporated Company or other body corporate in respect of stamps used for printed forms of instruments for use by the persons concerned with the business of that office, company or body, the cost of the stamp being recovered form those persons.