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 Jharkhand - Section

Section 24 in Jharkhand Advocates' Welfare Fund Act, 2012

24. Vakalatnama and Affidavits to bear stamps.

- 1. Every advocate shall affix above referred Welfare Stamps( or through franking machine ) of a value of fifteen rupees on every Vakalatnama and affidavits.Explanation. - Affidavits means any and every affidavit including affidavits made by Notary or for the purpose of filing in any Court, Tribunal or any other authority or High Court.