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 79] [Section 2] [Entire Act]

Union of India - Subsection

Section 2(5) in The Indian Stamp Act, 1899

(5)Bond.Bond includes [but does not include a debenture;] [Added by Finance Act, 2019 (Act No. 7 of 2019) dated 21.2.2019.]
(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;