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 Rajasthan - Section

Section 77 in Rajasthan Stamp Act 1998

77. Penalty for refusal to give receipt and for devices to evade duty on receipts.

- Any person who,-
(a)being required under section 33 to give a receipt, refuses or neglects to give the same; or
(b)with intent to defraud the Government to any duty upon a payment of money or delivery of property exceeding five hundred rupees in amount or value, gives a receipt for a an amount or value not exceeding five hundred rupees or separates or divides the money or property paid or delivered; shall be punishable with fine which may extend to one thousand rupees.
Analogous Law. - Section 65 of the repealed Act.