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 28] [Entire Act]

State of Odisha - Subsection

Section 28(1) in The Orissa Supply and Sale of Stamps and Stamped Papers Rules, 1990

(1)Where a licence is revoked, or stamps and stamped papers issued to a licensed vendor are returned by him or his heir, the face value of stamps and stamped papers returned by him less a deduction of ten paise per rupee shall be refunded.