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 12A] [Entire Act]

State of Rajasthan - Subsection

Section 12A(4) in Rajasthan Stamp Rules, 2004

(4)Certificate of E-Stamping by an authorized Collection Centre shall be sufficient proof of payment of stamp duty of value mentioned in the Certificate.