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 1] [Section 18] [Entire Act]

State of Gujarat - Subsection

Section 18(1) in The Bombay Stamp Act, 1958

(1)Every instrument chargeable with duty executed only out of this State may be stamped within three months after it has been first received in this State.