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] [Entire Act]

State of Haryana - Section

Section 13 in The Indian Stamp Rules, 1925

13. Use of adhesive stamps on certain instruments.

- The following instruments may be stamped with adhesive stamps, namely :-
(a)Bills of exchange payable otherwise than on demand and drawn a sets, [when the amount of duty does not exceed ten Naye paise for each part of the set] [Substituted by GSR 895, dated 1.10.1958.].
(b)Transfers of debentures of public companies and associations.
(c)[Copies of maps or plans, printed copies and copies of or extract from registers given on printed forms] [Substituted by Notification No. 13, dated 14.9.1935.] when chargeable with duty under Article 24 of Schedule I.
(d)Instruments chargeable with stamp duty under Articles 5 (a) and (b) and 43 of Schedule I.
(e)Instrument chargeable with stamp duty under Articles 47 of Schedule I.
(f)Instruments chargeable with stamp duty under Articles 19, 36, 37, 49 (a) (ii) and (iii) and 52 of Schedule I.
(g)[ Customs bonds.] [Added by Haryana Notification No. GSR 123/CA 2/1899/S.10/Amd(1) 73 dated 6.11.1973.]