Unlock Advanced Research with PRISMAI Integrated with over 4 crore judgments and laws — designed for legal practitioners, researchers, students and institutions - Know your Kanoon - Doc Gen Hub - Counter Argument - Case Predict AI - Talk with IK Doc - ... Upgrade to Premium Document Options Get in PDF Print it! [Cites 0, Cited by 0] [Section 47A] [Entire Act] State of Jammu-Kashmir - Subsection Section 47A(8) in The Stamp Act, 1977 (1920 A. D.) (8)The appellate authority shall follow the procedure as may be prescribed:Provided that no order shall be passed by the without affording opportunity of being heard to the appellant.