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 19] [Entire Act]

State of Rajasthan - Section

Section 42 in Rajasthan Stamp Act 1998

42. Instruments impounded how dealt with.

(1)When the person impounding an instrument under section 37 has by law or consent of parties authority to receive evidence and admits such instrument in evidence upon payment of a penalty as provided by section 39 of duty as provided by section 41, he shall sent to the Collector an authenticated copy of such instrument, together with a certificate in writing stating the amount of duty and penalty levied in respect thereof and shall sent such amount to the Collector, or to such person as he may appoint in this behalf.
(2)In every other case, the person so impounding an instrument shall send it original to the Collector:Provided that where the person who produced the instrument, or any party interested, is prepared to pay the cost of preparing a copy of the instrument, then:-
(a)an authenticated copy of the instrument shall be got prepared by the person impounding the instrument;
(b)only the authenticated copy shall be sent to the Collector;
(c)the Collector shall take action on the authenticated copy as if it were the instrument in original; and
(d)any certificate to be endorsed with reference to the instrument by the Collector under clause (a) of sub-section (1) of section 44 or under sub-section (1) of section 46 shall be endorsed on the authenticated copy, ordinarily within 30 days of receipt of the instrument by the Collector and when that copy is received back by the person impounding the instrument that person shall copy the certificate on the original instrument and also authenticate such copy of the certificate.
Analogous Law. - Section 38 of the repealed Act.