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 3] [Entire Act]

State of Tamilnadu - Section

Section 47 in Malabar Tenancy Act, 1929

47. Stamp and registration fees to be paid by the tenant.

- The stamp and registration charges for any lease or kanam or kanam-kuzhikanam or kuzhikanam deed and for the counterpart of such lease, kanam, kanam-kuzhikanam or kuzhikanam shall be borne by the tenant.