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 52] [Entire Act]

State of Karnataka - Section

Section 58 in Karnataka Stamp Act, 1957

58. Revision of certain decisions of Courts regarding the sufficiency of stamps.

(1)When any Court in the exercise of its Civil or Revenue jurisdiction or any Criminal Court in any proceeding under Chapter XII or Chapter XXXVI of the Code of Criminal Procedure, 1898, makes any order admitting any instrument in evidence as duly stamped or as not requiring a stamp, or upon payment of duty and a penalty under section 34, the Court to which appeals lie from, or references are made by, such first mentioned Court may, of its own motion or on the application of the [Deputy Commissioner] [Substituted by Act 29 of 1962 w.e.f. 1.10.1962], take such order into consideration
(2)If such Court, after such consideration, is of opinion that such instrument should not have been admitted in evidence without the payment of duty and penalty under section 34, or without the payment of a higher duty and penalty than those paid, it may record a declaration to that effect, and determine the amount of duty with which such instrument is chargeable, and may require any person in whose possession or power such instrument then is, to produce the same, and may impound the same when produced.
(3)When any declaration has been recorded under sub-section (2), the Court recording the same shall send a copy thereof to the [Deputy Commissioner] [Substituted by Act 29 of 1962 w.e.f. 1.10.1962] and, where the instrument to which it relates has been impounded or is otherwise in the possession of such Court, shall also send him such instrument.
(4)The [Deputy Commissioner] [Substituted by Act 29 of 1962 w.e.f. 1.10.1962] may thereupon, notwithstanding anything contained in the order admitting such instrument in evidence, or in any certificate granted under section 41, or in section 42, prosecute any person for any offence against the stamp-law which the [Deputy Commissioner] [Substituted by Act 29 of 1962 w.e.f. 1.10.1962] considers him to have committed in respect of such instrument:Provided that,-
(a)no such prosecution shall be instituted where the amount (including duty and penalty) which, according to the determination of such Court, was payable in respect of the instrument under section 34, is paid to the [Deputy Commissioner] [Substituted by Act 29 of 1962 w.e.f. 1.10.1962] unless he thinks that the offence was committed with an intention of evading payment of the proper duty;
(b)except for the purpose of such prosecution, no declaration made under this section shall affect the validity of any order admitting any instrument in evidence, or of any certificate granted under section 41.