Unlock Advanced Research with PRISMAI Integrated with over 4 crore judgments and laws — designed for legal practitioners, researchers, students and institutions - Know your Kanoon - Doc Gen Hub - Counter Argument - Case Predict AI - Talk with IK Doc - ... Upgrade to Premium Document Options Get in PDF Print it! [Cites 0, Cited by 0] [Section 26(3)] [Section 26] [Entire Act] State of Madhya Pradesh - Subsection Section 26(3)(a) in The M.P. Stamp Rules 1942 (a)Every licence shall be granted for a period of one year. The licence lee shall be Rs. 500.