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 73] [Entire Act]

State of Rajasthan - Subsection

Section 73(4) in The Rajasthan Municipalities Accounts Rules, 1963

(4)Stamping of receipts.- Receipts for all sums exceeding Rs. 20/-must be stamped unless they are exempted from stamp duty in accordance with the provisions of Stamp Act as applicable to Rajasthan.