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(b) in The Bombay Stamp Act, 1958

(b)in the case of an instrument substituted by another and not presented for cancellation, within six months from the date of execution of the substituting instrument;