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 47] [Entire Act]

State of Maharashtra - Subsection

Section 47(8) in The Maharashtra Stamp Act, 1958

(8)is inadvertently and undesignedly spoiled, and in lieu whereof another instrument made between the same parties and for the same purpose is executed and duly stamped:Provided that, in the case of an executed instrument, [except that falling under sub-clause (1A),] [These words, brackets, figures and letters were inserted by Maharashtra 27 of 1985,000 Section 28 (b)(i), (w.e.f. 10-12-1985).] no legal proceeding has been commenced in which the instrument could or would have been given or offered in evidence and that the instrument is given up [to be cancelled, or has been already given up to the Court to be cancelled.] [These words were substituted for the words 'to be cancelled' by Maharashtra 27 of 1985, Section 28 (b)(ii), (w.e.f. 10-12-1985).]Explanation. - The certificate of the Collector under section 32 that the full duty with which an instrument is chargeable has been paid is an impressed stamp within the meaning of this section.