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 136] [Entire Act]

State of Bihar - Subsection

Section 136(3) in The Bihar Municipal Act, 2007

(3)On the introduction of the transfer duty-
(i)Section 27 of the said Indian Stamp Act, 1899 (II of 1899) as from time to time so modified, shall be read as if it specifically required the particulars referred to therein to be set forth separately in respect of property situated within the limits of municipality and outside such limits respectively; and
(ii)Section 64 of the Act, as from time to time so modified, shall be read as if it referred to the Municipality as well as the Government.