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] [Entire Act]

State of Himachal Pradesh - Section

Section 18 in The Himachal Pradesh Tenancy And Land Reforms Rules, 1975

18. Stamp duty on application for revision.

- An application for revision to the Financial Commissioner shall be made on a court-fee stamp of four rupees and shall be accompanied by a certified copy of the order sought to be revised.