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 Goa - Section

Section 14 in The Indian Stamp (Goa, Daman and Diu Amendment) Act, 1968

14. Insertion of Schedule I-A.

- After Schedule I of the principal Act, the following Schedule shall be inserted, namely:-["Schedule I-A] [Schedule I-A inserted by the Goa Act No. 17 of 1968. Thereafter it was amended by Goa Act No. 14 of 1975. By the Goa Act No. 9 of 1993 entire schedule were substituted. After 1993 various amendments are carried out in the schedule which are referred in the respective places.]
  Description of Instrument   Proper stamp duty
  (1)   (2)
1. Acknowledgement of a debt exceeding twentyrupees in amount or value, written or signed by or on behalf of,a debtor in order to supply evidence of such debt in any book(other than a Banker's pass book) or on a separate piece ofpaper when such book or paper is left in the creditor'spossession: Provided that such acknowledgement does not containany promise to pay the debt or any stipulation to pay interestor to deliver any goods or other property.   [Twenty Rupee.] [In place of 'One Rupee' the words 'Five Rupee' were substituted by amendment Act 5 of 2000, there after by the amendment Act 62 of 2001 present entry substituted.]
2. Administration Bond, including a bond given under the IndianSuccession Act, 1925, or section 6 of the Government SavingsBanks Act, 1873.    
  (a) where the amount does not exceed Rs. 2,000;   Hundred rupees.
  (b) in any other case.   Fifty rupees.
3. Adoption Deed that is to say, any instrument (other than aWill) recording an adoption or conferring or purporting toconfer an authority to adopt.   Fifty rupees.
4. Affidavit, including an affirmation or declaration in thecase of persons by law allowed to affirm or declare instead ofswearing.   [Twenty Rupee.] [In place of 'Two Rupee' the words 'Five Rupee' were substituted by amendment Act 5 of 2000, there after by the amendment Act 62 of 2001 present entry substituted.]
  Exemptions    
  Affidavit or declaration in writing when made-    
  (a) as a condition of enrolmentin the Armed Forces of the Union;    
  (b) for the immediate purpose ofbeing filed or used in any Court or before the officer of anyCourt; or    
  (c) for the sole purpose ofenabling any person to receive any pension or charitableallowance.    
5. Agreement or Memorandum of an Agreement-    
  (a) if relating to the sale of a bill of exchange.   Fifteen rupees.
  (b) if relating to the sale[of] [In place of word 'or' substituted by the amendment Act 9 of 98.]Government security orshare in an incorporated company or other body corporate.   Subject to a maximum of fifteen rupees twenty paise for everyRupees 10.000 or part thereof of the value of the Security orshare.
  ["(bb) if relating to an agreement for the sale of animmovable property. [Inserted by the Goa Act No. 15 of 2006.]   Rupees 100/- for property valued upto Rs.1 lakh orpart thereof and for property valued in excess of Rs. 1 lakhupto Rs.5 lakhs, Rs.500/- per lakh or part thereof and forproperty valued in excess of Rs. 5 lakhs, Rs.1,000/- per lakh orpart thereof."]
  (c) if not otherwise provided for...   Ten rupees.
  Exemptions    
  Agreement or memorandum of agreement-    
  (a) for or relating to the saleof goods or merchandise exclusively not being a NOTE orMEMORANDUM chargeable under No. 42;    
  (b) made in the form of tendersto the Central Government for or relating to any loan;    
  Agreement to Lease.SeeLease (No. 34)    
6. Agreement Relating to Deposit of Title-deeds, Pawn or Pledge,that is to say, any instrument evidencing an agreement relatingto-    
  (1) the deposit of title-deeds or instruments constituting orbeing evidence of the title to any property whatever (other thana market-able security), or    
  (2) the pawn or pledge of movableproperty,Where such deposit, pawn or pledge has been made by way ofsecurity for the repayment of money advanced or to be advancedby way of loan or an existing or future debt-    
  (a) if such loan or debt is repayable on demand for more thanthree months from the date of the instrument evidencing theagreement;   The same duty as a Bill of Exchange [No. 13 (b)] for theamount secured.
  (b) if such loan or debt is repayable not more than threemonths from the date of such instrument.   Half the duty payable on a Bill of Exchange [No. 13 (b)] forthe amount secured.
  Exemptions    
  Instrument of pawn or pledge of goods if unattested-    
7. Appointment in Execution of a Power, whether of trustees orof property, movable or immovable, where made by any writing notbeing a will.   Fifty rupees.
8. Appraisement or Valuation, made otherwise than under an orderof the Court in the course of suit-   One rupee.
  (a) where the amount or value secured does notexceed Rs. 10/-   One rupee.
  where it exceeds Rs. 10/- anddoes not exceed Rs. 50/-   One rupee.
  where it exceeds Rs. 50/- anddoes not exceed Rs. 100/-   Two rupees.
  where it exceeds Rs. 100/- anddoes not exceed Rs. 200/-   Three rupees.
  where it exceeds Rs. 200/- anddoes not exceed Rs. 300/-   Five rupees.
  where it exceeds Rs. 300/- anddoes not exceed Rs. 400/-   Six rupees.
  where it exceeds Rs. 400/- anddoes not exceed Rs. 500/-   Seven rupees.
  where it exceeds Rs. 500/- anddoes not exceed Rs. 600/-   Eight rupees.
  where it exceeds Rs. 600/- anddoes not exceed Rs. 700/-   Nine rupees.
  where it exceeds Rs. 700/- anddoes not exceed Rs. 800/-   Ten rupees
  where it exceeds Rs. 800/- anddoes not exceed Rs. 900/-   Eleven rupees.
  where it exceeds Rs. 900/- anddoes not exceed Rs. 1000/-   Twelve rupees.
  (b) in any other case ... ... ...   Twenty rupees.
  Exemptions    
  (a) Appraisement or valuation made for the information of oneparty only and not being in any manner obligatory betweenparties either by agreement or operation of law.    
  (b) Appraisement of crops for the purpose of ascertaining theamount to be given to a landlord as rent.    
9. Apprenticeship Deed, including every writing relating to theservice or tuition of any apprentice, clerk or servant placedwith any master to learn any profession, trade or employment,not being ARTICLES OF CLERKSHIP (No. 11).   Ten rupees.
  Exemptions    
  Instrument of apprenticeship executed by a Magistrate underthe Apprentices Act, 1961 or by which a person is apprenticedby, or at the charge of any public charity.    
["10. [Substituted by (Goa Amendment Act 5 of 2000) [11-5-2000].] Articles of Association of a Company when theCompany has no share capital or nominal share capital orincreased share capital.   One thousand rupees for every Rs. 5,00,000 or part thereof.]
  Exemption    
  Articles of any Association not formed for profit andregistered Under section 25 of the Companies Act, 1956 (SeealsoMemorandum of Association of a Company (Article 38).";    
  Exemption    
  Articles of any Association not formed for profit andregistered under section 25 of the Companies Act, 1956.    
  Seealso Memorandum of Association of a Company (No.38).    
11. ARTICLES OF CLERKSHIP or contract whereby any person firstbecomes bound to serve as a clerk in order to his admission asan attorney in any High Court.   Three hundred rupees.
  ASSIGNMENT.SeeCONVEYANCE (No. 22), TRANSFER (No. 62),TRANSFER OF LEASE (No. 63), as the case may be.    
  ATTORNEY.SeePower of Attorney (No. 48).    
  AUTHORITY TO ADOPT,SeeADOPTION DEED (No. 3)    
12. AWARD, that is to say, any decision in writing by anarbitrator or umpire, not being an award directing a partition,on a reference made otherwise than by an order of the Court inthe course of a suit.   The same duty as a Bond (No. 15) for the amount of value ofthe property to which the award relates as set forth in suchaward subject to a maximum of fifty rupees.
13. BILL OF EXCHANGE, as defined by section 2(2) not being aBond, bank-note or currency-note.   SeeSchedule-I.
14. BILL OF LADING (including a through bill of lading).   SeeSchedule-I.
15. BOND as defined by section (5) not being a debenture (No. 26)and not being otherwise provided for VII of 1870, by this Act,or by the Court Fees Act, 1870 (7 of 1870)-    
  where the amount or value secured does not exceed Rs. 10/-   One rupee.
  where it exceeds Rs. 10/- and does not exceed Rs. 50/-   Two rupees.
  where it exceeds Rs. 50/- and does not exceed Rs. 100/-   Three rupees.
  where it exceeds Rs. 100/- and does not exceed Rs. 200/-   Four rupees.
  where it exceeds Rs. 200/- and does not exceed Rs. 300/-   Five rupees.
  where it exceeds Rs. 300/- and does not exceed Rs. 400/-   Six rupees.
  where it exceeds Rs. 400/- and does not exceed Rs. 500/-   Seven rupees.
  where it exceeds Rs. 500/- and does not exceed Rs. 600/-   Eight rupees.
  where it exceeds Rs. 600/- and does not exceed Rs. 700/-   Nine rupees.
  where it exceeds Rs. 700/- and does not exceed Rs. 800/-   Ten rupees.
  where it exceeds Rs. 800/- and does not exceed Rs. 900/-   Eleven rupees.
  where it exceeds Rs. 900/- and does not exceed Rs. 1,000/-   Twelve rupees.
  and for every Rs. 500/- or part thereof in excessof Rs. 1,000/-   Eight rupees.
  SeeAdministration Bond (No. 2), Bottomry Bond (No. 16),Customs Bond or Excise Bond (No. 25), Indemnity Bond (No. 33),Respondentia Bond (No. 56), Security Bond (No. 57).    
  Exemptions    
  Bond, when executed by any person for the purpose ofguaranteeing that the local income derived from privatesubscriptions to a charitable dispensary or hospital or to anyother object of public utility shall not be less than aspecified sum per mensem.    
16. BOTTOMRY BOND, that is to say, any instrument whereby themaster of a sea-going ship borrows money on the security of theship to enable him to preserve the ship or prosecute her voyage.   The same duty as a Bond (No. 15) for the same amount.
17. CANCELLATION- Instrument of (including any instrument bywhich any instrument previously executed is cancelled), ifattested and not otherwise provided for.   Fifteen rupees.
  Seealso Release (No. 55), Revocation ofSettlement (No. 58B), Surrender of Lease (No. 61), Revocation ofTrust (No. 64B).    
18. CERTIFICATE OF SALE (in respect of each property put up as aseparate lot and sold) granted to the purchaser of any propertysold by public auction by a Civil or Revenue Court, or Collectoror other Revenue Officer or by an Officer of Customs.    
  (a) where the purchase money does not exceed Rs. 10/-;   One rupee.
  (b) Where the purchase money exceeds Rs. 10/- but does notexceed Rs. 25/-;   One rupee fifty paise.
  (c) in any other case ... ... ...   The same duty as is leviable under clause (a) or (b), as thecase may be, of article 23 for a consideration equal to theamount of the purchase money.
19. CERTIFICATE OR OTHER DOCUMENT, evidencing the right or titleof the holder thereof, or any other person, either to anyshares, scrip or stock in or any incorporated company or otherbody corporate, or to become proprietor of charges, scrip orstock in or of any such company or body.   [Ten Rupee.] [In place of 'One Rupee' the words 'Two Rupee' were substituted by amendment Act 5 of 2000, there after by the amendment Act 62 of 2001 present entry substituted.]
20. CHARTER-PARTY, that is to say, any instrument (except anagreement for the hire of a tug steamer), whereby a vessel orsome specified principal part thereof is left for the specifiedpurposes of charter, whether it includes a penalty clauses ornot.   [Thirty Rupee.] [In place of 'Five Rupee' the words 'Ten Rupee' were substituted by amendment Act 5 of 2000, there after by the amendment Act 62 of 2001 present entry substituted.]
21. COMPOSITION-DEED, that is to say, any instrument except anagreement whereby he conveys his property for the benefit of hiscreditors, or whereby payment of a composition or dividend ontheir debts is secured to the creditors or whereby provision ismade for the continuance of the debtor's business under thesupervision of inspectors or under letters of licence, for thebenefit of his creditors-   Twenty-five rupees.
22. (a) CONVEYANCE, other than a conveyance specified in clause(b), not being a transfer charged or exempted under article No.62.    
  when the amount or value of the consideration for suchconveyance as set forth therein does not exceed Rs. 50/-   Three rupees.
  where it exceeds Rs. 50/- but does not exceed Rs.100/-   Five rupees.
  where it exceeds Rs. 100/- but does not exceed Rs. 200/-   Ten rupees.
  where it exceeds Rs. 200/- but does not exceed Rs. 300/-   Fifteen rupees.
  where it exceeds Rs. 300/- but does not exceed Rs. 400/-   Twenty rupees.
  where it exceeds Rs. 400/- but does not exceed Rs. 500/-   Twenty five rupees.
  where it exceeds Rs. 500/- but does not exceed Rs. 600/-   Thirty rupees.
  where it exceeds Rs. 600- but does not exceed Rs. 700/-   Thirty five rupees.
  where it exceeds Rs. 700/- but does not exceed Rs. 800/-   Forty rupees.
  where it exceeds Rs. 800/- but does not exceed Rs. 900/-   Forty five rupees.
  where it exceeds Rs. 900/- but does not exceed Rs. 1,000/-   Fifty rupees.
  and for every Rs. 500/- or part thereof in excess of Rs.1,000/-.   Thirty five rupees.
  Exemptions    
  Assignment of copyright by entry made under the copyrightAct, 1957.    
  (b) CONVEYANCE (Not being a transfer charged or exemptedunder Article No. 62) so far as it relate to immovable property.    
  Where the amount or value of the consideration for suchconveyance as set forth therein does not exceed Rs. 200/-   Fifteen rupees.
  Where it exceeds Rs. 200/- but does not exceed Rs. 300/-   Twenty rupees.
  Where it exceeds Rs. 300/- but does not exceed Rs. 400/-   Thirty rupees.
  Where it exceeds Rs. 400/- but does not exceed Rs. 500/-   Forty rupees.
  Where it exceeds Rs. 500/- but does not exceed Rs. 600/-   Forty five rupees.
  Where it exceeds Rs. 600/- but does not exceed Rs. 700/-   Fifty rupees.
  Where it exceeds Rs. 700/- but does not exceed Rs. 800/-   Sixty rupees.
  Where it exceeds Rs. 800/- but does not exceed Rs. 900/-   Sixty five rupees.
  Where it exceeds Rs. 900/- but does not exceed Rs. 1,000/-   Seventy five rupees.
  and for every Rs. 500/- or part thereof in excess of Rs.1,000/-   Forty rupees.
  CO-PARTNERSHIP DEED,SeePartnership (No. 46)    
23. COPY OR EXTRACT certified to be a true copy or extract, byorder of any public officer and not chargeable under the law forthe time being in force relating to court fees-    
  (i) if the original was not chargeable with duty or if theduty with which it was chargeable does not exceed one rupee andfifty paise;   Five rupees.
  (ii) in any other case ... ... ....   Seven rupees.
  Exemptions    
  (a) Copy of any paper which a public officer is expresslyrequired by law to make or furnish for record in any publicoffice or for any public purpose.    
  (b) Copy of, or extract from, any register relating tobirths, baptisms, namings, dedications, marriages, divorces,deaths or burials.    
24. COUNTERPART OR DUPLICATE of any instrument chargeable withduty and in respect of which the proper duty has been paid-    
  (a) if the duty with which the original instrument ischargeable does not exceed three rupees;   The same duty as is payable on the original.
  (b) in any other case ... ... ...   Five rupees.
  Exemption    
  Counterpart of any lease granted to cultivator, when suchlease is exempted from duty.    
25. CUSTOMS-BOND OR EXCISE-BOND -    
  (a) where the amount does not exceed Rs. 1,000/-   The same duty as a Bond (No. 15) for such amount.
  (b) in any other case ... ... ... ...   Fifteen rupees.
26. DEBENTURESeeSchedule I.    
  DECLARATION OF ANY TRUSTSeeTrust (No. 64).    
  27. [(vi) against entry at Sr. No. 27, in column (2) for thewords "One rupee", the words "Two rupees"shall be substituted;] [Substituted Sr. No. 27 in Schedule I-A of the Indian Stamp Act, 1899 of Central Act 2 of 1899 (Goa Amendment Act 5 of 2000) [11-5-2000], published in the Official Gazette, Series I No. 6 dated 12-5-2000.]    
  (v) [ against entry at Sr. No. 27, in column (2) for the words"Two rupees", the words "Ten rupees" shallbe substituted;] [Substituted Sr. No. 27 in Schedule I-A of the Indian Stamp Act, 1899 of Central Act 2 of 1899 (Goa Amendment Act 62 of 2001) [8-10-2001], published in the Official Gazette, Series I No. 27 dated 10-10-2001.]    
27. DELIVERY ORDER IN RESPECT OF GOODS, that is to say, anyinstrument entitling any person therein named, or his assigns orthe holder thereof, to the delivery of any goods lying in anydock or port, or in any warehouse in which goods are stored ordeposited on rent or hire, or upon any wharf, such instrumentbeing signed by or on behalf of the owner of such goods upon thesale on transfer of the property therein, when such goods exceedin value twenty rupees.   [Ten Rupee.] [In place of 'One Rupee' the words 'Five Rupee' were substituted by amendment Act 5 of 2000, there after by the amendment Act 62 of 2001 present entry substituted.]
  DEPOSIT OF TITLE-DEED,SeeAgreement relating to deposit ofTitle Deeds, Pawn or Pledge (No. 6).    
  DISSOLUTION OF PARTNERSHIP,SeePartnership (No. 45).    
28. DIVORCE- Instrument of, that is to say any instrument bywhich any person effects the dissolution of his marriage.   Twenty five rupees.
  POWER - Instrument of -SeeSettlement (No. 58).    
  DUPLICATE -SeeCounterpart (No. 24).    
30. EXCHANGE OF PROPERTY - Instrument of -   [The same duty as is livable on a conveyance under clause (a)or (b), as the case may be, of article No. 22 for aconsideration equal to the value of the property of greatestvalue as set forth in such instrument.] [Inserted by the Goa Act No. 10 of 1994.].
  EXTRACT.-SeeCopy (No. 23).    
  EXCISE BOND-SeeCustoms Bond or Excise Bond (No. 25.)    
31. FURTHER CHARGE- Instrument of, that is to say, any instrumentimposing a further charge on the mortgaged property-   The same duty as a mortgage deed with position (No. 39) (a)for the amount equal to the amount of the further charge securedby such instrument.
  (a) when such mortgage is one of the description referred toin clause (a) of Article No. 39 that is with possession;    
  (b) when such mortgage is one of the description referred toin clause (a) of Article No. 39 (that is without possession).    
  (i) if at the time of executionof the instrument of further charge possession of the propertyis given or agreed to be given under such instrument;   The same duty as a mortgage deed with possession (No. 39) (a)for the amount equal to the total of the charge (including theoriginal mortgage demand any further charge already made) lessthe duty already paid on such original mortgage and furthercharge.
  (ii) if possession is not sogiven.   The same duty as a Bond (No. 15) for the amount of furthercharge secured by such instrument.
32. GIFT- Instrument of, not being a Settlement (No. 58) or Willor Transfer (No. 62).   The same duty as is leviable on a conveyance under clause (a)or (b), as the case may be of article 22 for a considerationequal to the value of the property which is the subject matterof the gift.
  HIRING AGREEMENT or agreement for service.SeeAgreement (No.5).    
33. INDEMNITY-BOND.   The same duty as a Security Bond (No. 57) for the sameamount.
  INSPECTORSHIP DEED-SeeComposition Deed (No. 21).   Same amount.
  INSURANCE-SeePolicy of Insurance (No. 47).    
34. LEASE, including an under-lease or sub-lease and anyagreement to let or sublet.    
  (a) where by such lease the rent is fixed and no premium ispaid or delivered -    
  (i) where the lease purports tobe for a term of less than one year;   Half of the duty payable on a Bond (No. 15) for the wholeamount payable or deliverable under such lease.
  (ii) where the lease purports tobe for a term of not less than one year, but not more than fiveyears;   Half of the duty payable on a Bond (No. 15) for the amount orvalue of the average annual rent reserved.
  (iii) where the lease purports tobe for a term exceeding five years and not exceeding ten years;   One third of the duty payable on a Conveyance (No. 22) (a) aslevied by this Act, for a consideration equal to the amount orvalue of the average annual rent reserved.
  (iv) where the lease purports tobe for a term exceeding 10 years, but not exceeding 20 years;   One third of the duty payable on a Conveyance (No. 22) (a) aslevied by this Act, for a consideration equal to twice theamount or value of the average annual rent reserved.
  (v) where the lease purports tobe for a term exceeding 20 years, but not exceeding 30 years;   One third of the duty payable on a Conveyance (No. 22) (a) aslevied by this Act, for a consideration equal to three times theamount or value of the average annual rent reserved.
  (vi) where the lease purports tobe for a term exceeding 30 years, but not exceeding 100 years;   One third of the duty payable on a Conveyance (No. 22) (a) aslevied by this Act, for a consideration equal to four times theamount or value of the average annual rent reserved.
  (vii) where the lease purports tobe for a term exceeding 100 years or in perpetuity;   One third of the duty payable on a Conveyance (No. 22) (a) aslevied by this Act, for a consideration equal in the case of alease granted solely for agricultural purposes to 1/10th and inany other case to 1/6th of the whole amount of rent which wouldbe paid or delivered in respect of the first fifty years oflease.
  (viii) where the lease does notpurport to be for any definite term.   One third of the duty payable on a Conveyance (No. 22) (a) aslevied by this Act, for a consideration equal to three times theamount or value of the average annual rent which would be paidor delivered for the first ten years if the lease continued solong.
  (b) Where lease is granted for a fine or premium or for moneyadvanced and where no rent is reserved.   One third of the duty payable on a Conveyance (No. 22) (a)levied by this Act, for a consideration equal to the amount orvalue of such fine or premium or advance as set forth in thelease.
  (c) Where the lease is granted for a fine or premium, or formoney advanced in addition to rent reserved.   One third of the duty payable on a Conveyance (No. 22) (a) aslevied by this Act, for a consideration equal to the amount orvalue of such fine or premium or advance as set forth in thelease, in addition to the duty which would have been payable onsuch a lease, if no fine or premium or advance had been paid ordelivered.
  Exemptions    
  Lease executed in the case of a cultivator and for thepurposes of cultivation (including a lease of trees for theproduction of food or drink) without the payment or delivery ofany fine or premium when a definite term is expressed and suchterm does not exceed one year, or when the average annual rentreserved does not exceed one hundred rupees.    
  In this exemption a lease for the purposes of cultivationshall include a lease of lands for cultivation together with ahomestead or tank.    
  Explanation I.Rentpaid in advance shall be deemed to be premium or money advancedwithin the meaning of this article unless it is specificallyprovided in the lease that rent paid in advance will be set offtowards the last instalment or instalments of rent.    
  Explanation II.When a lesSeeundertakes to pay andrecurring charge such as Government revenue, landlord's share ofceases, or the owner's share of municipal rates or taxes, whichis by law recoverable from the lessor and also the cost torepair and improvements paid by the lesSee; the amount so agreedto be paid by the lessee shall be deemed to be part of the rent.    
35. LETTER OF ALLOTMENT OF SHARES, in any company or proposedcompany, or in respect of any loan to be raised by any companyor proposed company.   [Ten Rupee] [In place of 'One Rupee' ' the words 'Two Rupee' were substituted by amendment Act 5 of 2000, there after by the amendment Act 62 of 2001 present entry substituted.].
  Seealso Certificate or other Document (No. 19).    
  (vii) [ against entry at Sr. No. 35, in column (2) for thewords "One rupee", the words, "Two rupees"shall be substituted;] [Substituted Sr. No. 35 in Schedule I-A of the Indian Stamp Act, 1899 of Central Act 2 of 1899 (Goa Amendment Act 5 of 2000) [11-5-2000], published in the Official Gazette, Series I No. 6 dated 12-5-2000.]    
  (vi) [ against entry at Sr. No. 35, in column (2) for thewords, "Two rupees", the words, "Ten rupees"shall be substituted;] [Substituted Sr. No. 35 in Schedule I-A of the Indian Stamp Act, 1899 of Central Act 2 of 1899 (Goa Amendment Act 62 of 2001) [8-10-2001], published in the Official Gazette, Series I No. 27 dated 10-10-2001.]    
36. LETTER OF CREDIT.   SeeSchedule-I.
  LETTER OF GUARANTEE,SeeAgreement (No. 5).    
37. LETTER OF LICENCE, that is to say, any agreement between adebtor and his creditors, that the letter shall, for a specifiedtime, suspend their claims and allow the debtor to carry onbusiness at his own discretion.   Twenty five rupees.
38. MEMORANDUM OF ASSOCIATION OF A COMPANY-    
  (a) if accompanied by article of association under section 26of the Companies Act, 1956.   One hundred and fifty rupees.
  (b) if not so accompanied.   The same duty as is leviable on article of association underArticle 10 according to the share capital of the company.
  Exemptions    
  Memorandum of any association not formed for profit andregistered under section 25 of the Companies Act, 1956.    
39. MORTGAGE-DEED, not being an agreement relating to Deposit ofTitle Deeds, Pawn or Pledge (No. 6), Bottomry Bond (No. 16),Mortgage of a Crop (No. 40), Respondentia Bond (No. 56), orSecurity Bond (No 57)-    
  (a) when possession of the property or any part of theproperty comprised in such deed is given by the mortgagor oragreed to be given-   The same duty as is leviable on a Conveyance under clause (a)or (b) as the case may be of article No. 22 for a considerationequal to the amount secured by such deed.
  (b) when possession is not given or agreed to be given asaforesaid:   The same as Bond (No. 15) for the amount secured by suchdeed.
  Explanation.A mortgagor who gives to the mortgagee apower of attorney to collect rents or a lease of the propertymortgaged or part thereof, is deemed to give possession withinthe meaning of this article.    
  (c) when a collateral or auxiliary or additional orsubstituted security, or by way of further assurances for theabove mentioned purposes where the principal or primary securityis duly stamped-    
  for every sum secured not exceeding Rs. 1,000/-;   Two rupees.
  and for every Rs. 1,000/- or part thereof secured in excessof Rs. 1,000/-   Two rupees.
  Exemptions    
  (1) Instrument executed by persons taking advances under theLand Improvement Loans Act, 1883, or the Agriculturists LoansAct, 1884, or by their sureties as secured for the repayment ofsuch advances.    
  (2) Letter of hypothecation accompanying a bill of exchange.    
40. MORTGAGE OF A CROP, including any instruments evidencing anagreement to secure the repayment of a loan made upon anymortgage of a crop, whether the crop is or is not inex-existence at the time of the mortgage.    
  (a) when the loan is repayable not more than three monthsfrom the date of the instrument-    
  for every sum secured not exceeding Rs. 200/-.   One rupee.
  and for every Rs. 200/- or part thereof secured in excess ofRs. 200/-   One rupee.
  (b) when the loan is repayable more than three months, butmore than eighteen months, from the date of the instrument-    
  for every sum secured not exceeding Rs. 100/-;   One rupee.
  and for every Rs. 100/- or part thereof secured in excess ofRs. 100/-.   One rupee.
41. NOTARIAL ACT, that is to say, any instrument, endorsement,note, attestation, certificate of entry not being a Protest (No.50) made or signed by a Notary Public in the execution of theduties of his office, or by any other person lawfully acting asa Notary Public.Seealso Protest of Bill or Note (No. 50).   [Twenty Rupee.] [In place of 'Five Rupee' the words 'Ten Rupee' were substituted by amendment Act 5 of 2000, there after by the amendment Act 62 of 2001 present entry substituted.]
42. NOTE OF MEMORANDUM, sent by a Broker Agent to his Principalintimating the purchase or sale on account of such Principal-    
  (a) of any goods, exceeding in value twenty rupees.   One rupee.
  (b) of any stock or marketable security exceeding in valuetwenty rupees.   Subject to a maximum of fifty rupees, one rupee for everyRupees 10,000 or part thereof of the value of the stock orsecurity.
43. NOTE OF PROTEST BY THE MASTER OF A SHIP.   Two rupees fifty paise.
  Seealso Protest by the Master of a Ship (No. 51).    
  ORDER FOR THE PAYMENT OF MONEY.    
  SeeBill of Exchange (No. 13).    
44. PARTITION Instrument of as defined by section 2 (15)   The same duty as a Bond (No. 15) for the amount of the valueof the separated share or shares of the property.
      N. B.: The largest share remaining after property ispartitioned or if there are two or more shares of equal valueand not smaller than any of the other shares than one of suchequal shares shall be deemed to be that from which the othershares are separated:
      Provided always that-
      a) When an instrument of partition containing agreement todivide property in severalty is executed and a partition iseffected in pursuance of such agreement the duty chargeable uponthe instrument effecting such partition shall be reduced by theamount of duty paid in respect of the first instrument, butshall not be less than seventy five paise.
      b) where land is held on Revenue Settlement for a period notexceeding thirty years and paying the full assessment, the valuefor the purpose of duty shall be calculated at not more than tentimes the annual revenue.
      c) where a final order for effecting partition passed by anyRevenue authority or any Civil Court, or an award by anarbitrator directing a partition, is stamped with the stamprequired for an instrument of partition and an instrument ofpartition, in pursuance of such order or award is subsequentlyexecuted, the duty on such instrument shall not exceed seventyfive paise.
45. PARTNERSHIP -    
  [A-Instrument of - [Substituted by the Goa amendment Act 9 of 98]    
  (a) where the capital of thepartnership does not exceed    
  Rs. 1,000/-   Five rupees.
  Rs. 5,000/-   Fifteen rupees.
  Rs. 10,000/-   Twenty five rupees.
  Rs. 15,000/-   Fifty rupees.
  Rs. 20,000/-   Seventy five rupees.
  Rs. 25,000/-   Hundred rupees
  (b) in any other case.   One hundred and fifty rupees.]
  B-Dissolution of Fifty rupees.    
  PAWN OR PLEDGE.SeeAgreement relating to Deposit of TitleDeeds, Pawn or Pledge (No. 6).    
47. POLICY OF INSURANCE-   SeeSchedule-I
  ["48. POWER-OF-ATTORNEY as defined in section 2 (21) notbeing a Proxy (No. 52). [Earlier entry was substituted by the Goa Act No.5 of 2000 thereafter again by the Goa Act No. 62 of 2001 present entry Substituted.]    
  (a) When executed for the sole purpose of procuring theregistration of one single transaction or for admittingexecution of one or more such documents;   twenty rupees
  (b) when required in suits, or proceedings under PresidencySmall Cause Courts Act, 1982;   twenty rupees
  (c) when authorising one person or more to act in a singletransaction other than the case mentioned in clause (a);   twenty rupees
  (d) when authorizing not more than five persons to actjointly and severally in more than one transaction or generally;   forty rupees
  (e) when authorizing more than five but not more than 10persons to act jointly and severally in more than onetransaction or generally;   fifty rupees
  (f) when given for consideration and authorizing the attorneyto sell any immovable property;   The same duty as under clause (a) or (b) as the case may beof Article No. 22 for the amount of consideration.
  (g) in any other case.   twenty rupees
  N.B.:- The term "registration" includes everyoperation incidental to registration under the IndianRegistration Act, 1908.    
  Explanation- For the purpose of this articlemore persons than one when belonging to the same firm shall bedeemed to be one person.]    
49. PROMISSORY NOTE.   SeeSchedule I.
50. PROTEST OF BILL OR NOTE, that is to say, any declaration inwriting made by a Notary Public bill or other person lawfullyacting as such, attesting the dishonour of a bill of exchange orpromissory note.   Four rupees.
51. PROTEST BY THE MASTER OF SHIP, that is to say, anydeclaration of the particulars of her voyage drawn up by himwith a view to the adjustment of losses or the calculation ofaverages, and every declaration in writing made by him againstthe charterers or the consignors for not loading or unloadingthe ship, when such declaration is attested or certified by aNotary Public or other person lawfully acting as such.   Five rupees.
  Seealso Note of Protest by the Master of a Ship (No. 44).    
52. PROXY.   SeeSchedule I.
53. RECEIPTS.   SeeSchedule I.
54. RECONVEYANCE OF MORTGAGED PROPERTY-    
  (a) if the consideration for which the property was mortgageddoes not exceed Rs. 1,000/-;   The same duty is leviable on a conveyance under clause (a) ofArticle 22 for the amount of such consideration as set forth inthe reconveyance.
  (b) in any other case -   Fifty rupees.
55. RELEASE, that is to say, any instrument (not being such arelease as is provided for by section 23A) whereby a personrenounces a claim upon another person or against any specifiedproperty-    
  (a) if the amount or value of the claim does not exceed Rs.1,000/-   The same duty as a Bond (No. 15) for such amount or value asset forth in the release.
  (b) In any other case-   Fifteen rupees.
56. RESPONDENTIA BOND, that is to say, any instrument securing aloan on the cargo laden or to be laden on board a ship andmaking repayment contingent on the arrival of the cargo at theport of destination.   The same duty as Bottomry Bond (No. 16) for the amount of theloan secured.
  REVOCATION OF ANY TRUST OR SETTLEMENT.    
  SeeSettlement (No. 58): Trust (No. 64).    
57. SECURITY-BOND OR MORTGAGE DEED, executed by way of securityfor the due execution of any office, or to account for money orother property received by virtue thereof, or executed by asurety to secure the due performance of a contract-    
  (a) when the amount secured does not exceed Rs. 1,000/-   The same duty as a Bond (No. 15) for the amount secured.
  (b) in any other case   Fifteen rupees.
  Exemptions    
  Bond or other instrument, when executed.    
  (a) by any person for the purpose of guaranteeing that thelocal income derived from private subscription to a charitabledispensary or hospital or any other subject of public utility,shall not be less than a specified sum per mensem;    
  (b) by person taking advances under the Land ImprovementLoans Act, 1882, or the Agriculturists Loans Act, 1884, or bytheir sureties as security for the repayment of such advances;    
  (c) by officers of Government or their sureties to secure thedue execution of an office, or in the due accounting for moneyor other property received by virtue thereof.    
58. SETTLEMENT-    
  A - Instrument of (including a deed of dower)   The same duty as a Bond (No. 15) for a some equal to theamount or value of the property settled as set forth in suchsettlement: Provided that, where an agreement to settle isstamped with stamp required for an instrument of settlement inpursuance of such agreement is subsequently executed, the dutyon such instrument shall not exceed two rupees.
  Exemptions    
  Deed of dower executed on the occasion of a marriage betweenMuhammadans.    
  B-Revocation of - Thirty rupees.    
  Seealso Trust (No. 64).    
59. SHARE WARRANTS to bearer issued under the Companies Act,1956.   One and half times the duty payable on a mortgage deed withpossession No. 59 (a) for the amount equal to the nominal amountof the shares specified in the warrant.
  Exemptions    
  Share warrant when issued by a Company in pursuance of theCompany's Act, 1956, section 114, to have effect only uponpayment, as composition for that duty, to the Collector of StampRevenue of-    
  (a) One-and-a-half per centum of the whole subscribed capitalof the company; or    
  (b) if any company which has paid the said duty orcomposition in full subsequently issues an addition to itssubscribed capital, one-and-a-half per centum of the additionalcapital so issued.    
  SCRIP.SeeCertificate (No. 19).    
60. SHIPPING ORDER for or relating to the conveyance of goods onboard of any vessel.   One rupee.
61. SURRENDER OF LEASE -    
  (a) when the duty with which the lease is chargeable does notexceed ten rupees;   The duty with which such lease is chargeable.
  (b) in any other case ... ...   Fifteen rupees.
  Exemptions    
  Surrender of lease, when such lease is exempted from duty.    
62. TRANSFER (whether with or without consideration)-    
  (a) of shares in an incorporated company or other bodycorporate;   SeeSchedule I.
  (b) of debentures, being marketable securities, whether thedebenture is liable to duty or not, except debentures providedfor by section 8;   One half of the duty payable on a debenture (No. 26) for aconsideration equal to the face amount of the debenture.
  (c) of any interest secured by a bond, mortgage-deed orpolicy of Insurance;   One half of the duty which such bond, mortgage deeds orpolicy of insurance is chargeable subject to a maximum ofseventy-five rupees.
  (d) of any property under the Administrators General Act,1961, section 25;   Twenty five rupees.
  (e) of any trust-property without consideration from onetrustee to another trustee, or from a trustee to a beneficiary.   Fifteen rupees.
  Exemptions    
  Transfer by endorsement -    
  (a) of a bill of exchange, cheque or promissory note;    
  (b) of a bill of lading, delivery, warrant for goods or othermerchantile document of title to goods;    
  (c) of a policy of insurance;    
  (d) of securities of the Central Government.    
  Seealso section 8.    
63. TRANSFER OF LEASE by way of assignment and not by way ofunderlease.   The same duty as is leviable on a conveyance with clause (a)or (b) as the case may be, of article 22 for consideration equalto the amount of the consideration for the transfer.
  Transfer of any lease exempt from duty.    
64. TRUST-    
  (a) Declaration of - of, or concerning, any property whenmade by any writing not being a Will.   Fifty rupees.
  (b) Revocation of - of, or concerning any property when madeby any instrument other than a Will.   Thirty rupees.
  Seealso Settlement (No. 58).    
  VALUATION -SeeAppraisement (No. 8)    
65. WARRANT FOR GOODS, that is to say, any instrument evidencingthe title of any person therein named, or his assigns, or theholder thereof, to the property in any goods lying in or uponany dock, warehouse or wharf, such instrument being signed orcertified by or on behalf of the person in whose custody suchgoods may be.   [Twenty Rupee.] [In place of 'Two Rupee' the words 'Five Rupee' were substituted by amendment Act 5 of 2000, there after by the amendment Act 62 of 2001 present entry substituted.]