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 19] [Entire Act]

State of Rajasthan - Subsection

Section 19(f) in Rajasthan Stamp Rules, 1955

(f)Instruments chargeable with stamps duty under Article 5(a) and (b) or 43 of the second schedule; with stamps bearing the words "Agreement" or "Broker Note" respectively;