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 43] [Entire Act]

State of Maharashtra - Subsection

Section 43(3) in The Maharashtra Stamp Act, 1958

(3)Such amount may, if the Court thinks fit, be included in any order as to costs in any suit or proceeding to which such persons are parties and in which instrument has been tendered in evidence. If the Court does not [for the reasons to be recorded in writing,] [These words were inserted by Maharashtra 27 of 1985, Section 26 (w.e.f. 10.12.1985).] include the amount in such order, no further proceedings for the recovery of the amount shall be maintainable.