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 3A] [Entire Act]

State of Gujarat - Subsection

Section 3A(8) in The Bombay Stamp Act, 1958

(8)No. 45(f) (Power of Attorney when given for consideration and authorising the attorney to sell any immovable property),