Section 436(2) in Rules Under the Court-Fees Act, 1870
(2)Cancellation of Court-fee labels used for payment of stamp duly under the Indian Stamp Act, 1899. - Every Court-fee label affixed under Rule 17 (e) of the Indian Stamp Rules, 1925, on copies of maps or plans, printed copies and copies of, or extracts from, registers given on printed forms, certified to be true copies (e.g., true copies of extracts of baptismal, marriage and burial certificates, etc.), shall be cancelled by the officer issuing them by writing his name and date across the label.B. Documents received by a public officer.