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] [Section 48] [Entire Act]

State of Gujarat - Subsection

Section 48(a) in The Bombay Stamp Act, 1958

(a)in the cases mentioned in sub-clause (5) of clause (c), within six months from the date of execution of the instruments;