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 Punjab - Section

Section 8C in Indian Stamp Act, 1899

8C. [ Negotiable warehouse receipts not liable to stamp duty. [Inserted by Central Act No. 37 of 2007, Section 55.]

- Notwithstanding anything contained in this Act, negotiable warehouse receipts shall not be liable to stamp duty.]