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] [Entire Act]

State of Andhra Pradesh - Section

Section 1 in Table of Fees Under Section 78 of The Registration Act, 1908

1.

The prescribed rates of Registration Fees are as follows:Table of Fees(Prepared under Section 78 of the Indian Registration Act, 1908 (XVI of 1908).
Category (1) :
Sl.No. Description of instrument Registration Fee
1. Sale 0.50%
2. Gift 0.5 % (Subject to a minimum of Rs.1000/- and maximum of Rs.10,000/-)
3. Settlement 0.5% (subject to a minimum of Rs.1000/- and maximum of Rs.10,000/-)
4. Exchange 0.5%
5. Agreement of Sale cum General Power of Attorney Rs.2000/-
6. Agreement of Sale cum General Power of Attorney 0.5 % (Subject to a maximum of Rs. 20,000/-)
7. Release 0.5% (subject to a minimum of Rs. 1,000/-and maximum of Rs .10,000/-)
8. Power of Attorney for Consideration 0.5% (subject to a minimum of Rs.1,000/-and maximum of Rs.20,000/-)
9. Power of attorney given to sell/ construct/develop.transfer of immovable property 0.5% (subject to a minimum of Rs.1,000/- and maximum of Rs.20,000/-)
10. Agreement to sell/construct/ develop of immovable property 0.5% (subject to a minimum of Rs.1,000/-and maximum of Rs.20,000/-)
11. Certificate of sale 0.5%
12. decree 0.5%
13. Conveyance 0.5%
14. Paripassu Charge 0.5%
Category (2):  
Sl.No. Description of instrument Registration Fee
1. Lease 0.1%
2. License 0.1%
3. Mortgage 0.1%
4. Deposit of Title Deeds 0.1%(subject to a maximum of Rs.10,000/-)
5. Release of Deposit of Title Deeds Rs.1,000/-
The value taken for charging stamp duty shall be the value for Registration fee.
Category (3):
Sl.No. Description of instrument Registration Fee
1. Agreement relating to Pawn/Pledge/Hypothecation of Movable property/ Machinery/Material/Stock 0.5% (subject to a minimum of Rs. 1,000/- and maximum of Rs. 5,000/-)
2. Partition/Award directing partition Rs. 1,000/-
3. Rectification/Ratification/Cancellation of any Deed Rs. 1,000/-
4. Attestation of Special Power of Attorney Rs.1,000/-
5. General Power of Attorney other than sale Rs.1,000/-
6. Private Attendance Rs.1,000/-
7. Registration of Documents on Holiday Rs.5,000/-
8. Will Enquiry or Authority to adopt Rs.1,000/-
9. Deposit of Sealed Cover/Opening of Sealed Cover of Wills Rs.1,000/-
10. In case of all other documents where the transaction is not susceptible of money valuation Rs.1,000/-
Category (4): All other categories of documents which are not covered in the category (1), (2) and (3): The Registration Fee is Rs. 500/- per document.Further, the following fees are prescribed for issue of certified copies of documents as well as Encumbrance Certificate:
(I)Conducting search and issue of certified copy - Rs.200/- per certificate:
(II)Conducting search and issue of Encumbrance Certificates:
(a) upto 30 years - Rs.200/- per certificate.
(b) More than 30 years - Rs.500/- per certificate.