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 11] [Entire Act]

State of Bihar - Subsection

Section 11(c) in Bihar Instruments Valuation Rules, 1991

(c)After the deposit of the deficit Stamp Duty by the party concerned, a certificate of its being properly stamped shall be recorded by the Collector, on the instrument.