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 Odisha - Section

Section 21 in The Orissa Court-Fees Rules, 1948

21. Procedure for the writing of documents for which two or more impressed stamps are used to make up the fee.

- When two or more impressed stamps are used to make up the amount of the fee chargeable under the Court-fees Act, 1870, a portion of the subject-matter shall ordinarily be written on each stamped sheet. Where this is impracticable or seriously inconvenient, the document shall be written on one or more sheets bearing impressed stamps of the highest value, and the remaining stamps shall be purchased and cancelled by the Court and filed with the record, a certificate being recorded by the Court on the face of the first sheet of the document to the effect that the full Court-fee has been paid in stamps. The writing on each stamped sheets shall be attested by the signature of the person or persons executing the document.