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 30] [Entire Act]

State of Gujarat - Subsection

Section 30(g) in The Bombay Stamp Act, 1958

(g)[ in any other case, by the person executing the instrument.] [The clause (g) was inserted by Gujarat 13 of 1994 Section 5(iii)]