Unlock Advanced Research with PRISMAI Integrated with over 4 crore judgments and laws — designed for legal practitioners, researchers, students and institutions - Know your Kanoon - Doc Gen Hub - Counter Argument - Case Predict AI - Talk with IK Doc - ... Upgrade to Premium Document Options Get in PDF Print it! [Cites 0, Cited by 0] [Section 390] [Entire Act] State of Uttar Pradesh - Subsection Section 390(1) in The General Rules (Civil), 1957 (1)Where the fee chargeable under the Court-fees Act, 1870 as amended in Uttar Pradesh, is less than Rs. 25, such fee shall be denoted by adhesive stamps only.