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 2] [Entire Act]

State of Maharashtra - Section

Section 44 in The Maharashtra Stamp Act, 1958

44. Power of Revenue Authority to refund penalty or excess duty in certain cases.

(1)Where any penalty is paid under section 34 or section 39, the Chief Controlling Revenue Authority may, upon application in writing made within one year from the date of the payment, refund such penalty wholly or in part.
(2)Where, in the opinion of the Chief Controlling Revenue Authority stamp duty in excess of that which is legally chargeable has been charged and paid under section 34 or section 39, such authority may, upon application in writing made by the party concerned within [one year] [These words were substituted for the words 'three months', by Maharashtra 27 of 1985, section 27, (w.e.f. 10.12.1985)] from the date of receipt of the order charging the same, refund the excess.