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 8] [Entire Act]

State of Karnataka - Section

Section 6 in Karnataka Stamp Act, 1957

6. Instruments coming within several descriptions in Schedule.

- Subject to the provisions of the last preceding section, an instrument so framed as to come within two or more of the descriptions in the Schedule shall, where the duties chargeable thereunder are different, be chargeable only with the highest of such duties:Provided that nothing contained in this Act shall render chargeable with duty exceeding [four rupees and fifty naye paise] [Substituted by Act 29 of 1962 w.e.f. 1.10.1962] a counter part or duplicate of any instrument chargeable with duty and in respect of which the proper duty has been paid.