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 15] [Entire Act]

State of Punjab - Section

Section 2 in Indian Stamp Act, 1899

2. Definitions.

- In this Act, unless there is something repugnant in the subject or context-
(1)"Banker". - "banker" includes a bank and any person acting as a banker;
(2)"Bill of exchange". - "bill of exchange" means a bill of exchange as defined by the Negotiable Instruments Act, 1881, and includes also a hundi, and any other document entitling or purporting to entitle any person whether named therein or not, to payment by any other person of, or to drawn upon any other person for, any sum of money;
(3)"Bill of exchange payable on demand". - "bill of exchange payable on demand" includes -
(a)an order for the payment of any sum of money by a bill of exchange or promissory note, or for the delivery of any bill of exchange or promissory note in satisfaction of any sum of money, or for the payment of any sum of money out of any particular fund which may or may not be available, or upon any condition or contingency which may or may not be performed or happen;
(b)an order for the payment of any sum of money weekly, monthly or at any other stated periods; and
(c)a letter of credit, that is to say, any instrument by which one person authorises another to give credit to the person in whose favour it is drawn;
(4)"Bill of lading". - "bill of lading" includes a "through bill of lading", but does not include a mate's receipt;
(5)"Bond". - "bond" includes -
(a)any instrument whereby a person obliges himself to pay money to another, on condition that the obligation shall be void if a specified act is performed, or is not performed, as the case may be;
(b)any instrument attested by a witness and not payable to order or bearer, whereby a person obliges himself to pay money to another; and
(c)any instrument so attested, whereby a person obliges himself to deliver grain or other agricultural produce to another;
(6)"Chargeable". - "chargeable" mean, as applied to an instrument executed or first executed after the commencement of this Act, chargeable under this Act, and, as applied to any other instrument, chargeable under the law in force in India when such instrument was executed or, where several persons executed the instrument at different times, first executed;
(7)"Cheque". - "cheque" means a bill of exchange drawn on a specified banker and not expressed to be payable otherwise than on demand;
(8)[-] [Omitted by the Government of India (Adaptation of Indian Laws) Order, 1937.]
(9)"Collector". - "Collector -
(a)means within the limits of the towns of [Calcutta and Madras and of the city of Bombay] [See Bombay Act 17 of 1945.] the Collector of Calcutta, Madras and Bombay, respectively, and without those limits, the Collector of a district; and
(b)includes a Deputy Commission and any officer whom the [State Government] [ Substituted for the words 'Collecting Government' by the Adaptation of Laws Order, 1950, First Schedule.] may, by notification in the Official Gazette, appoint in this behalf;
[(9-A) "Commissioner" means the Commissioner of a Division appointed as such by the State Government;] [Inserted by Punjab Act 14 of 2001.]
(10)"Conveyance". - "conveyance" includes a conveyance on sale and every instrument by which property, whether movable or immovable, is transferred inter vivos and which is not otherwise specifically provided for by Schedule I or by Schedule I-A [or Schedule 1-B or by Schedule 1-C] [Inserted by Punjab Act No. 11 of 2005 and Punjab Act No. 12 of 2013.], as the case may be;
(11)"Duly stamped". - "duly stamped", as applied to an instrument means that the instrument bears an adhesive or impressed stamp of not less than the proper amount, and that such stamp has been affixed or used in accordance with the law for the time being in force in India;
(12)"Executed and execution". - "executed" and "execution", used with reference to instruments, mean "signed" and "signature".(12-A) [-]
(13)"Impressed Stamps". - "impressed stamp" includes -
(a)labels affixed and impressed by the proper officer; and
(b)stamps embossed or engraved on stamped paper;
[(13-A) 'India' means the territories of India excluding the State of Jammu and Kashmir] [Ins. by Parliament Act 43 of 1955, section 4, clause (a).];
(14)"Instrument". - "instrument" includes every document by which any right or liability is, or purports to be, created, transferred, limited, extended, extinguished or recorded;
(15)"Instrument of Partition". - "instrument of partition" means any instrument whereby co-owners of any property divide or agree to divide such property in severally, and includes also a final order for effecting a partition passed by Revenue-authority or any Civil Court and awarded by an arbitrator directing a partition;
(16)"Lease". - "lease" means a lease of immovable property and includes also -
(a)a patta;
(b)a kabuliyat or other undertaking in writing, not being a counterpart of a lease, to cultivate, occupy or pay or deliver rent for immovable property;
(c)any instrument by which tolls of any description are let;
(d)any writing on an application of a lease intended to signify that the application is granted;
(16-A) "Marketable security". - "marketable security" means a security of such a description as to be capable of being sold in any stock market in India, or in the United Kingdom;
(17)"Mortgage-deed". - "mortgage-deed" includes every instrument whereby, for the purpose of securing money advanced, or to be advanced, by way of loan, or an existing or future debt, or the performance of an engagement, one person transfers, or creates, to, or in favour of another, a right over or in respect of specified property;
(18)"Paper". - "paper" includes vellum, parchment or any other material on which an instrument may be written;
(19)"Policy of Insurance". - "policy of insurance" includes -
(a)any instrument by which one person, in consideration of a premium engages to indemnify another against loss, damage or liability arising from an unknown or contingent event;
(b)a life-policy, and policy insuring any person against accident or sickness, and any other personal insurance;
(c)[ [-] [Sub-clause (c) and the word 'and' prefixed thereto were repealed by the Indian Stamp (Amendment) Act, 1906 (V of 1906).]
[(19-A) "policy of group insurance" means any instrument covering not less than fifty or such smaller number as the Central Government may approve, either generally or with reference to any particular case, by which an insured, in consideration of a premium paid by an employer or by an employer and his employees jointly, engages to cover, with or without medical examination and for the sole benefits of persons other than the employer, the lives of all the employees or of any class of them, determined by conditions pertaining to the employment, for amounts of insurance based upon a plan which precludes individual selection)] [New clause (19-A), inserted by Parliament Act, 43 of 1955, section 4, clause (b).];
(20)"Policy of sea-insurance" or "sea-policy". - "policy of sea- insurance" of "sea-policy" -
(a)means any insurance made upon any ship or vessel (whether for marine or inland navigation), or upon the machinery, tackle or furniture of any ship or vessel, or upon any goods, merchandise or property of any description whatever on board of any ship or vessel, or upon the freight of, any other interest which may be lawfully insured in, or relating to any ship or vessel; and
(b)includes any insurance of goods, merchandise, or property for any transit which includes not only a sea risk within the meaning of clause (a), but also any other risk incidental to the transit insured from the commencement of the transit to the ultimate destination covered by the insurance;
Where any person, in consideration of any sum of money paid or to be paid for additional freight or otherwise agrees to take upon himself any risk attending goods, merchandise or property of any description whatever while on board of any ship or vessel, or engages to indemnify the owner of any such goods, merchandise or property from any risk, loss or damage, such agreement or engagement shall be deemed to be a contract for sea-insurance;
(21)"Power-of-attorney". - "power of attorney" includes any instrument (not chargeable with a fee under the law relating to court fees for the time being in force) empowering a specified person to act for and in the name of the person executing it;
(22)"Promissory note". - "promissory note" means a promissory note as defined by the Negotiable Instruments Act, 1881 (XVI of 1881);It also includes a note promising the payment of any sum of money out of any particular fund which may or may not be available, or upon any condition or contingency which may or may not be performed or happen;
(23)"Receipt". - "receipt" includes any note, memorandum or writing-
(a)whereby any money, or any bill of exchange, cheque or promissory note is acknowledged to have been received; or
(b)whereby any other movable property is acknowledged to have been received in satisfaction of a debt, or
(c)whereby any debt or demand, or any part of a debt or demand, is acknowledged to have been satisfied or discharged, or
(d)which signifies or imports any such acknowledgement, and whether the same is or is not signed with the name of any person;
(24)"Settlement". - "Settlement" means any non-testamentary disposition in writing of movable or immovable property made -
(a)in consideration of marriage;
(b)for the purpose of distributing property of the settler among his family or those for whom he desires to provide, or for the purpose of providing for some person dependent on him, or
(c)for any religious or charitable purpose;
and includes an agreement in writing to make such a disposition and whereby any such disposition has not been made in writing, any instrument recording, whether by way of declaration of trust or otherwise the terms of any such disposition; [-] [The word 'and' was omitted by the Adaptation of Laws Order, 1950, First Schedule.]
(25)"Soldier". - "soldier" includes any person below the rank of non-commissioned officer who is enrolled under the Indian Army Act, 1911;
(26)[ Stamp. - "Stamp" means any mark, seal or endorsement by any agency or person duly authorised by the State Government, and includes and adhesive or impressed stamp, for the purposes of duty chargeable under this Act.] [Inserted by Finance (No. 2) Act, 2004 (23 of 2004) w.e.f. 10.9.2004.]