| Description of Instrument |
Proper Stamp-duty |
| 14. BILL OF LADING(including a through bill of lading). |
[One rupee] . |
| |
N.B.-If a bill of lading is drawn in parts, the proper stamp therefore must be borne by each one of the set. |
| Exemptions |
|
| (a) Bill of lading when the goods therein described are received at a place within the limits of any port as defined under theIndian Ports Act, 1889 (10 of 1889) , and are to be delivered at another place within the limits of the same port. |
|
| |
| |
| (b) Bill of lading when executed out of[India] and relating to property to be delivered in[India] . |
|
| |
| 15. BOND[as defined by section 2(5)] not being a DEBENTURE (No. 27), and not being otherwise provided for by this Act, or by the Court-fees Act, 1870 (7 of 1870), - |
Two annas. |
| |
| |
| where the amount or value secured does not exceed Rs. 10; |
Two annas. |
|
where it exceeds Rs.10 and does not exceed Rs. 50;
|
Four annas. |
| Ditto |
50 |
ditto |
100; |
Eight annas. |
| Ditto |
100 |
ditto |
200; |
One rupee. |
| Ditto |
200 |
ditto |
300; |
One rupee eight annas. |
| Ditto |
300 |
ditto |
400; |
Two rupees. |
| Ditto |
400 |
ditto |
500; |
Two rupees eight annas. |
| Ditto |
500 |
ditto |
600; |
Three rupees. |
| Ditto |
600 |
ditto |
700; |
Three rupees eight annas. |
| Ditto |
700 |
ditto |
800; |
Four rupees. |
| Ditto |
800 |
ditto |
900; |
Four rupees eight annas. |
| Ditto |
900 |
ditto |
1,000; |
Five rupees. |
| andfor every Rs. 500 or part thereof in excess of Rs. 1,000. |
Two rupees eight annas. |
| See ADMINISTRATION-BOND (No. 2), BOTTOMRY BOND (No. 16), CUSTOMS-BOND (No. 26), INDEMNITY BOND (No. 34), RESPONDENTIA BOND (No. 56), SECURITY-BOND (No. 57). |
|
| Exemptions |
|
| Bond, when executed by- |
|
| (a) headmen nominated under rules framed in accordance with the Bengal Irrigation Act, 1876 (Beng. Act III of 1876), section 99, for the due performance of their duties under that Act; |
|
| (b) any person for the purpose of guaranteeing that the local income derived from private subscriptions to a charitable dispensary or hospital or any other object of public utility shall not be less than a specified sum per mensem. |
|
| 16. BOTTOMRY BOND, that is to say, any instrument whereby the master of a sea-going ship borrows money on the security of the ship to enable him to preserve the ship or prosecute her voyage. |
The same duty as a Bond (No. 15) for the same amount. |
|
17. CANCELLATION-Instrument of (including any instrument by which any instrument previously executed is cancelled), if attested and not otherwise provided for. See also RELEASE (No. 55), REVOCATION OF SETTLEMENT (No. 58-B),SURRENDER OF LEASE(No. 61), REVOCATION OF TRUST (No. 64-B).
|
Five rupees. |
| 18. CERTIFICATE OFSALE(in respect of each property put up ds a separate lot and sold) granted to the purchaser of any property sold by public auction by a Civil orRevenue Court, or Collector or other Revenue Officer |
|
| (a) where the purchase-money does not exceed Rs. 10; |
Two annas. |
| (b) where the purchase-money exceeds Rs. 10 but does not exceed Rs. 25; |
Four annas. |
| (c) in any other case..... |
The same duty as a Conveyance (No. 23) for a consideration equal to the amount of the purchase-money only. |
| 19. CERTIFICATE OR OTHER DOCUMENT[(except the certificate or other document covered under Articles 27 and 56A)] evidencing the right or title of the holder thereof, or any other person, either to any shares, scrip or stock in or of any incorporated company, or other body corporate, or to become proprietor of shares, scrip or stock in or of any such company or body. |
[Two annas] . |
| [***] . |
|
| 20. CHARTER-PARTY, that is to say, any instrument (except an agreement for the hire of a tug-steamer) whereby a vessel or some specified principal part thereof is let for the specified purposes of the charterer, whether it includes a penalty clause or not. |
One rupee. |
| 21.[***] |
|
| 22. COMPOSITION-DEED, that is to say, any instrument executed by a debtor whereby he conveys his property for the benefit of his creditors, or whereby payment of a composition or dividend on their debts is secured to the creditors, or whereby provision is made for the continuance of the debtor's business, under the supervision of inspectors or under letters of licence, for the benefit of his creditors. |
Ten rupees. |
| 23. CONVEYANCE[as defined by section 2(10)] not being a TRANSFER charged or exempted under No. 62,- |
|
| where the amount or value of the consideration for such conveyance as set forth therein does not exceed Rs. 50; |
Eight annas. |
|
where it exceeds Rs.50 but does not exceed Rs. 100;
|
One rupee. |
| Ditto |
100 |
ditto |
200; |
Two rupees. |
| Ditto |
200 |
ditto |
300; |
Three rupees. |
| Ditto |
300 |
ditto |
400; |
Four rupees. |
| Ditto |
400 |
ditto |
500; |
Five rupees. |
| Ditto |
500 |
ditto |
600; |
Six rupees. |
| Ditto |
600 |
ditto |
700; |
Seven rupees. |
| Ditto |
700 |
ditto |
800; |
Eight rupees. |
| Ditto |
800 |
ditto |
900; |
Nine rupees. |
| Ditto |
900 |
ditto |
1,000; |
Ten rupees. |
| andfor every Rs. 500 or part thereof in excess of Rs. 1,000. |
Five rupees. |
| Exemption |
|
| (a) [] Assignment of copyright by entry made under theIndian Copyright Act, 1847, section 5. |
|
| (b) [ For the purpose of this article, the portion of duty paid in respect of a document falling under Article No. 23-A shall be excluded while computing the duty payable in respect of a corresponding document relating to the completion of the transaction in any union territory under this article.] |
|
|
CO-PARTNERSHIP-DEED.See PARTNERSHIP (No. 46).
|
|
| 3[23-A. CONVEYANCE IN THE NATURE OF PART PERFORMANCEcontracts for the transfer of immovable property in the nature of part performance in any Union territory under section 53-A of the Transfer of Property Act, 1882 (4 of 1882). |
Ninety per cent. of the duty as a Conveyance (No. 23).] |
| 24. COPY OR EXTRACTcertified to be a true copy or extract, by or by order of any public officer and not chargeable under the law for the time being in force relating to Court-fees- |
|
| (i) if the original was not chargeable with duty or if the duty with which it was chargeable does not exceed one rupee; |
Eight annas. |
| (ii) in any other case..... |
One rupee. |
| Exemptions |
|
| (a) Copy of any paper which a public officer is expressly required by law to make or furnish for record in any public office or for any public purpose. |
|
| (b) [ Copy of, or extract from, any register relating to births, baptisms, namings, dedications, marriages, [divorces,] deaths or burials.] |
|
| 25. COUNTERPART OR DUPLICATEof any instrument chargeable with duty and in respect of which the proper duty has been paid,- |
|
| (a) if the duty with which the original instrument is chargeable does not exceed one rupee; |
|
| (b) in any other case..... |
|
| Exemption |
|
| Counter part of any lease granted to a cultivator, when such lease is exempted from duty. |
|
| 26. CUSTOMS-BOND- |
|
| (a) where the amount does not exceed Rs. 1,000; |
The same duty as a Bond (No. 15) for such amount. |
| (b) in any other case..... |
Five rupees. |
| 27. [ DEBENTURE - [as defined by section 2 (10A)] (see sections 9A and 9B) |
|
| (a) in case of issue of debenture; |
0.005% |
| (b) in case of transfer and re-issue of debenture. |
0.0001%] |
| 28. DELIVERY ORDER IN RESPECT OF GOODS,[(excluding delivery order in respect of settlement of transactions in securities in stock exchange)] that is to say, any instrument entitling any person therein named, or his assigns, or the holder thereof to the delivery of any goods lying in any dock or port, or in any warehouse in which goods are stored or deposited on rent or hire, or upon any wharf, such instrument being signed by or on behalf of the owner of such goods, upon the sale or transfer of the property therein, when such goods exceed in value twenty rupees. |
One anna. |
| DEPOSIT OF TITLE-DEEDS.[See AGREEMENT RELATING TO DEPOSIT OF TITLE-DEEDS, PAWN OR PLEDGE (No. 6).] |
|
| DISSOLUTION OF PARTNERSHIP. See PARTNERSHIP (No. 46). |
|
| 29. DIVORCE-Instrument of, that is to say, any instrument by which any person effects the dissolution of his marriage. |
One rupee. |
| DOWER-Instrument of. See SETTLEMENT (No. 58). |
|
|
DUPLICATE.See COUNTERPART (No. 25).
|
|
| 30. ENTRY AS AN ADVOCATE, VAKIL OR ATTORNEY ON THE ROLL OF ANY HIGH COURT,[under the Indian Bar Councils Act, 1926 (38 of 1926), or] in exercise of powers conferred on such Court by Letters Patent or by theLegal Practitioners Act, 1884 (9 of 1884) |
|
| (a) in the case of an Advocate or Vakil; |
Five hundred rupees. |
| (b) in the case of an Attorney. |
Two hundred and fifty rupees. |
| Exemption |
|
| Entry of an advocate, vakil or attorney on the roll of any High Court when he has previously been enrolled in a High Court. |
|
| [* * *] |
|
| 31. EXCHANGE OF PROPERTY-Instrument of. |
The same duty as a Conveyance (No. 23) for a consideration equal to the value of the property of greatest value as set forth in such instrument. |
|
EXTRACT.See COPY (No. 24).
|
|
| 32. FURTHER CHARGE-Instrument of, that is to say, any instrument imposing a further charge on mortgaged property - |
|
| (a) when the original mortgage is one of the description referred to in clause (a) of Article No. 40 (that is, with possession); |
The same duty as a Conveyance (No. 23) for a consideration equal to the amount of the further charge secured by such instrument. |
| (b) when such mortgage is one of the description referred to in clause (b) of Article No. 40 (that is, without possession) - |
|
| (i) if at the time of execution of the instrument of further charge possession of the property is given, or agreed to be given under such instrument; |
The same duty as a Conveyance (No. 23) for a consideration equal to the total amount of the charge (including the original mortgage and any further charge already made) less the duty already paid on such original mortgage and further charge. |
| (ii) if possession is not so given..... |
The same duty as a Bond (No. 15) for the amount of the further charge secured by such instrument. |
| 33. GIFT-Instrument of, not being a SETTLEMENT (No. 58) or WILL OR TRANSFER (No. 62). |
The same duty as a Conveyance (No.,23) for a consideration equal to the value of the property as set forth in such instrument. |
| HIRING AGREEMENT or agreement for service. See AGREEMENT (No. 5). |
|
| 34. INDEMNITY-BOND. |
The same duty as a Security-Bond (No.57) for the same amount.
|
| INSPECTORSHIP-DEED.See COMPOSITION-DEED (No. 22). |
|
|
INSURANCE.See POLICY OF INSURANCE (No. 47).
|
|
| 35. LEASE, including an under-lease or sub-lease and any agreement to let or sub-let - |
|
| (a) whereby such lease the rent is fixed and no premium is paid or delivered - |
|
| (i) where the lease purports to be for a term of less than one year; |
The same duty as a Bond (No. 15) for the whole amount payable or deliverable under such lease. |
| (ii) where the lease purports to be for a term of not less than one year but not more than three years; |
The same duty as a Bond (No. 15) for the amount or value of the average annual rent reserved. |
| (iii) where the lease purports to be for a term in excess of three years; |
The same duty as a Conveyance (No. 23) for a consideration equal to the amount or value of the average annual rent reserved. |
| (iv) where the lease does not purport to be for any definite term; |
The same duty as a Conveyance(No. 23) for a consideration equal to the amount or value of the average annual rent which would be paid or delivered for the first ten years if the lease continued so long.
|
| (v) where the lease purports to be in perpetuity; |
The same duty as a Conveyance (No. 23) for a consideration equal to one-fifth of the whole amount of rents which would be paid or delivered in respect of the first fifty years of the lease. |
| (b) where the lease is granted for a fine or premium or for money advanced and where no rent reserved. |
The same duty as a Conveyance (No. 23) for a consideration equal took amount or value of such fine or premium or advance as set forth in the lease. |
| (c) where the lease is granted for a fine or premium or for money advanced in addition to rent reserved. |
The same duty as a Conveyance (No-23) for a consideration equal to the amount or value of such fine or premium or advance as set forth in the lease, in addition to the duty which would have been payable on such lease if no fine or premium or advance had been paid or delivered: |
| |
Provided that, in any case when an agreement to lease is stamped with the ad valorem stamp required for a lease, and a lease in pursuance of such agreement is subsequently executed, the duty on such lease shall not exceed eight annas. |
| Exemptions |
|
| (a) Lease, executed in the case of a cultivator and for the purposes of cultivation (including a lease of trees for the production of food or drink) without the payment or delivery of any fine or premium, when a definite term is expressed and such term does not exceed one year, or when the average annual rent reserved does not exceed one hundred rupees. |
|
| [***] |
|
| 36. [ LETTER OF ALLOTMENT in respect of any loan to be raised by any company or proposed company.] |
[Two annas]. |
| See also CERTIFICATE OR OTHER DOCUMENT (No. 19). |
[One rupee]. |
| 37. LETTER OF CREDIT, that is to say, any instrument by which one person authorises another to give credit to the person in whose favour it is drawn. |
|
| LETTER OF GUARANTEE. See AGREEMENT (No. 5). |
|
| 38. LETTER OF LICENCE, that is to say, any agreement between a debtor and his creditors that the latter shall, for a specified time, suspend their claims and allow the debtor to carry on business at his own discretion. |
Ten rupees. |
| 39. MEMORANDUM OF ASSOCIATION OF A COMPANY- |
Fifteen rupees. |
|
a) if accompanied by articles of association under section 37 of theIndian Companies Act,1882 (6 of 1882) ;
|
|
| (b) if not so accompanied. |
Forty rupees. |
| Exemption |
|
| Memorandum of any association not formed for profit and registered under section 26 of theIndian Companies Act, 1882 (6 of 1882). |
|
|
40. MORTGAGE-DEED,not being[an AGREEMENT RELATING TO DEPOSIT OF TITLE-DEEDS, PAWN OR PLEDGE (No. 6)] , BOTTOMRY BOND(No. 16), MORTGAGE OF A CROP (No. 41), RESPONDENTIA BOND (No. 56), OR SECURITY-BOND (No. 57)-
|
|
| (a) when possession of the property or any part of the property comprised in such deed is given by the mortgagor or agreed to be given; |
The same duty as a Conveyance (No. 23) for a consideration equal to the amount secured by such deed. |
| (b) when[* *] possession is not given or agreed to be given as aforesaid; |
The same duty as a Bond (No. 15) for the amount secured by such deed. |
| Explanation.-A mortgagor who gives to the mortgagee a power-of-attorney to collect rent or a lease of the property mortgaged or part thereof |
|
| (c) when a collateral or auxiliary or additional or substituted security, or by way of further assurance for the above-mentioned purpose where the principal or primary security is duly stamped - |
|
| for every sum secured not exceeding Rs. 1,000; |
Eight annas. |
| andfor every Rs. 1,000.or part thereof secured in excess of Rs. 1,000. |
Eight annas. |
| Exemptions |
|
| (1) Instruments, executed by persons taking advances under the Land Improvement Loans Act, 1883 (19 of 1883), or the Agriculturists' Loans Act, 1884 (12 of 1884), or by their sureties as security for the repayment of such advances. |
|
| (2) Letter of hypothecation accompanying a bill of exchange. |
|
| [* * * *] |
|
| 41. MORTGAGE OF A CROP, including any instrument evidencing an agreement to secure the repayment of a loan made upon any mortgage of a crop, whether the crop is or is not in existence at the time of the mortgage- |
|
| (a) when the loan is repayable not more than three months from the date of the instrument - |
|
| for every sum secured not exceeding Rs. 200; |
One anna. |
|
and for every Rs.200 or part thereof secured in excess of Rs. 200;
|
One anna. |
| (b) when the loan is repayable more than three months, but not more than[eighteen months] , from the date of the instrument- |
|
| for every sum secured not exceeding Rs. 100; |
[Two annas]. |
| andfor every Rs. 100 or part thereof secured in excess of Rs. 100. |
[Two annas]. |
| 42. NOTARIAL ACT, that is to say, any instrument, endorsement, note, attestation, certificate or entry not being a PROTEST (No. 50) made or signed by a Notary Public in the execution of the duties of his office, or by any other person lawfully acting as a Notary Public. |
One rupee. |
|
See also PROTEST OF BILL OR NOTE (No.50).
|
|
| 3[43. NOTE OR MEMORANDUM sent by a Broker or Agent to his principal intimating the purchase or sale on account of such principal - |
|
| (a) of any goods exceeding in value twenty rupees; |
Two annas. |
| (b) of any stock or marketable security exceeding in value twenty rupees. |
Subject to a maximum of ten rupees, one anna for every Rs. 10,000 or part thereof of the value of the stock or security. |
| 44. NOTE OF PROTEST BY THE MASTER OF A SHIP. |
Eight annas. |
| See also PROTEST BY THE MASTER OF A SHIP (No. 51). |
|
|
ORDER FOR THE PAYMENT OF MONEY. See BILL OF EXCHANGE (No.13).
|
|
| 45. PARTITION-Instrument of [as defined by section 2(15)]. |
The same duty as a Bond (No. 15) for the amount of the value of the separated share or shares of the property. |
| |
N.B.-The largest share remaining after the property is partitioned (or, if there are two or more shares of equal value and not smaller than any of the other shares, then one of such equal shares) shall be deemed to be that from which the other shares are separated: |
| |
Provided always that- |
| |
(a) when an instrument of partition containing an agreement to divide property in severalty is executed and a partition is effected in pursuance of such agreement, the duty chargeable upon the instrument effecting such partition shall be reduced by the amount of duty paid in respect of the first instrument, but shall not be less than eight arenas; |
| |
(b) where land is held on Revenue Settlement for a period not exceeding thirty years and paying the full assessment, the value for the purpose of duty shall be calculated at not more than five times the annual revenue; |
| |
(c) where a final order for effecting a partition passed by any Revenue-authority or any Civil Court, or an award by an arbitrator directing a partition, is stamped with the stamp required for an instrument of partition, and an instrument of partition in pursuance of such order or award is subsequently executed, the duty on such instrument shall not exceed eight annas. |
| 46. PARTNERSHIP- |
|
| A.-INSTRUMENT OF- |
|
| (a) where the capital of the partnership does not exceed Rs. 500; |
Two rupees eight annas. |
| (b) in any other case..... |
Ten rupees. |
| B.-DISSOLUTION OF...... |
Five rupees |
| [PAWN OR PLEDGE . See AGREEMENT RELATING TO DEPOSIT OF TITLE DEEDS, PAWN OR PLEDGE (No. 6)]. |
|
| 47. POLICY OF INSURANCE- |
If drawn singly |
If drawn in duplicate for each part |
| [A.-SEA-INSURANCE (see section 7)- |
| (1) for or upon any voyage- |
| (i) where the premium or consideration does not exceed the rate of[* *] one-eighth per centum of the amount insured by the policy; |
[Five paise]. |
[Five paise] . |
| (ii) in any other case, in respect of every full sum of[one thousand five hundred rupees] and also any fractional part of[one thousand five hundred rupees] insured by the policy; |
[Five paise] . |
[Five paise] . |
| (2) for time - |
| (iii) in respect of every full sum of one thousand rupees and also any fractional part of one thousand rupees insured by the policy - |
|
| where the insurance shall be made for any time not exceeding six months; |
[Ten paise] |
[Five paise] . |
| wherethe insurance shall be made for any time exceeding six months and not exceeding twelve months. |
[Ten paise] |
[Five paise] . |
| [B.-FIRE-INSURANCE AND OTHER CLASSES OF INSURANCE, NOT ELSEWHERE INCLUDED IN THIS ARTICLE, COVERING GOODS, MERCHANDISE, PERSONAL EFFECTS, CROPS, AND OTHER PROPERTY AGAINST LOSS OR DAMAGE]- |
|
| (1) in respect of an original policy- |
|
| (i) when the sum insured does not exceed Rs. 5,000; |
[Twenty-five paise] . |
| (ii) in any other case..... |
[Fifty paise] . |
| and |
|
| (2) in respect of each receipt for any payment of a premium on any renewal of an original policy. |
One-half of duty payable in respect of the original policy in addition to the amount, if any, chargeable under No. 53]. |
| C.-ACCIDENT AND SICKNESS INSURANCE- |
|
| (a) against railway accident, valid for a single journey only. |
[Five paise]. |
| Exemption |
|
| When issued to a passenger travelling by the intermediate or the third class in any railway; |
[Ten paise] : |
|
(b) in any other case-for the maximum amount which may become payable in the case of any single accident or sickness where such amount does not exceed Rs.1,000, and also where such amount exceeds Rs.1,000, for every Rs. 1,000 or part thereof.
|
[Provided that, in case of a policy of insurance against death by accident when the annual premium payable does not exceed[Rs. 2.50] per Rs. 1,000, the duty on such instrument shall be[five paise] for every Rs. 1,000 or part thereof of the maximum amount which may become payable under it] |
| [CC.-INSURANCE BY WAY OF INDEMNITY against liability to pay damages on account of accidents to workmen employed by or under the insurer or against liability to pay compensation under the Workmen's Compensation Act, 1923 (8 of 1923), for every Rs. 100 or part thereof payable as premium. |
[Five paise] . |
| [D.-LIFE INSURANCE[OR GROUP INSURANCE OR OTHER INSURANCE] NOT SPECIFICALLY PROVIDED FOR, except such a RE-INSURANCE, as is described in Division E of this article- |
If drawn singly |
If drawn in duplicate for each part |
| (i) for every sum insured not exceeding Rs. 250; |
[Ten paise] . |
[Five paise] . |
| (ii) for every sum insured exceeding Rs. 250 but not exceeding Rs. 500; |
[Ten paise]. |
[Five paise] . |
|
(iii) for every sum insured exceeding Rs.500 but not exceeding Rs. 1,000 and also for every Rs. 1,000 or part thereof in excess of Rs. 1,000.
|
[Twenty paise] . |
[Ten paise] . |
| |
[N.B.-If a policy of group insurance is renewed or otherwise modified whereby the sum insured exceeds the sum previously insured on which stamp-duty has been paid, the proper stamp must be borne on the excess sum so insured.] |
| Exemption |
|
| Policies of life-insurance granted by the Director General of Post Offices in accordance with rules for Postal Life-Insurance issued under the authority of the Central Government.] |
|
| E.-RE-INSURANCE BY AN INSURANCE COMPANY, which has granted a POLICY[of the nature specified in Division A or Division B of this article] , with another company by way of indemnity or guarantee against the payment on the original insurance of a certain part of the sum insured thereby. |
One-quarter of the duty payable in respect of the original insurance but not less than[five paise or more than[fifty paise] : |
| |
[Provided that if the total amount of duty payable is not a multiple of [five paise] , the total amount shall be rounded off to the next higher multiple of[five paise] . |
| General Exemption |
|
| Letter of cover or engagement to issue a policy of insurance: |
|
| Provided that, unless such letter of engagement bears the stamp prescribed by this Act for such policy, nothing shall be claimable there under, nor shall it be available for any purpose, except, to compel the delivery of the policy therein mentioned. |
|
| 48. POWER-OF-ATTORNEY[as defined by section 2(21)], not being a PROXY (No. 52)- |
|
| (a) when executed for the sole purpose of procuring the registration of one or more documents in relation to a single transaction or for admitting execution of one or more such documents; |
Eight annas. |
| (b) when required in suits or proceedings under the Presidency Small Cause Courts Act, 1882 (15 of 1882); |
Eight annas. |
| (c) when authorising one person or more to act in a single transaction other than the case mentioned in clause (a); |
One rupee. |
| (d) when authorising not more than five persons to act jointly and severally in more than one transaction or generally; |
Five rupees. |
| (e) when authorising more than five but not more than ten persons to act jointly and severally in more than one transaction or generally; |
Ten rupees. |
| (f) when given for consideration and authorising the attorney to sell any immovable property; |
The same duty as a Conveyance (No. 23) for the amount of the consideration. |
| (g) in any other case..... |
One rupee for each person authorised. |
| |
N.B.-The term"registration" includes every operation incidental to registration under theIndian Registration Act, 1877 (3 of 1877).
|
| Explanation.-For the purposes of this article more persons than one when belonging to the same firm shall be deemed to be one person. |
|
| [49. PROMISSORY NOTE[as defined by section 2(22)- |
|
| (b) where payable otherwise than on demand. |
One-fifth of the duty as applicable to Bill of Exchange (No. 13 of Schedule I) for the same amount payable otherwise on demand]. |
| 50. PROTEST OF BILL OR NOTE, that is to say, any declaration in writing made by a Notary Public, or other person lawfully acting as such, attesting the dishonour of a bill of exchange or promissory note. |
One rupee. |
| 51. PROTEST BY THE MASTER OF A SHIP, that is to say, any declaration of the particulars of her voyage drawn up by him with a view to the adjustment of losses or the calculation of averages, and every declaration in writing made by him against the charterers or the consignees for not loading or unloading the ship, when such declaration is attested or certified by a Notary Public or other person lawfully acting as such. |
One rupee. |
| See also NOTE OF PROTEST BY THE MASTER OF A SHIP (No. 44). |
|
| 52. PROXYempowering any person to vote at any one election of the members of a district or local board or of a body of municipal commissioners, or at any one meeting of (a) members of an incorporated company or other body corporate whose stock or funds is or are divided into shares and transferable, (b) a local authority, or, (c) proprietors, members or contributors to the funds of any institution. |
[Fifteen paise]. |
| 53. RECEIPT[as defined by section 2(23)] for any money or other property the amount or value of which exceeds[five thousand rupees] . |
[One rupee]. |
| Exemptions |
|
| Receipt- |
|
| (a) endorsed on or contained in any instrument duly stamped,[or any instrument exempted] under the proviso to section 3 (instruments executed on behalf of the Government)[or any cheque or bill of exchange payable on demand] acknowledging the receipt of the consideration-money therein expressed, or the receipt of any principal-money, interest or annuity, or other periodical payment thereby secured; |
|
| (b) for any payment of money without consideration; |
|
| (c) for any payment of rent by a cultivator on account of land assessed to Government revenue, or[in the States of Madras,Bombayand Andhra] [as they existed immediately before the 1st November, 1956] of inam lands; |
|
| (d) for pay or allowances by non-commissioned[or petty] officers,[soldiers] ,[sailors] or airmen] of[ [the Indian] military,[naval] or air forces], when serving in such capacity, or by mounted police-constables; |
|
|
(e) given by holders of family-certificates in cases where the person from whose pay or allowances the sum comprised in the receipt has been assigned is a non-commissioned[or petty] officer,[soldier] ,[sailor] or airman] of[any of the said forces] , and serving in such capacity;
|
|
| (f) for pensions or allowances by persons receiving such pensions or allowances in respect of their service as such non-commissioned[or petty] officers,[soldiers] ,[sailors] or airmen], and not serving the Government in any other capacity; |
|
| (g) given by a headman or lambardar for land-revenue or taxes collected by him; |
|
| (h) given for money or securities for money deposited in the hands of any banker, to be accounted for: |
|
| Provided that the same is not expressed to be received of, or by the hands of, any other than the person to whom the same is to be accounted for: |
|
| Provided also that this exemption shall not extend to a receipt or acknowledgment for any sum paid or deposited for or upon a letter of allotment of a share, or in respect of a call upon any script or share of, or in any incorporated company or other body corporate or such proposed or intended company or body or in respect of a debenture being a marketable security. |
|
|
[See also POLICY OF INSURANCE [No.47-B (2)] .]
|
|
| 54. RECONVEYANCE OF MORTGAGED PROPERTY- |
|
| (a) if the consideration for which the property was mortgaged does not exceed Rs. 1,000; |
The same duty as a Conveyance (No. 23) for the amount of such consideration as set forth in the Re-conveyance. |
| (b) in any other case..... |
Ten rupees. |
| 55. RELEASE, that is to say, any instrument[(not being such a release as is provided for by section 23-A)] whereby a person renounces a claim upon another person or against any specified property- |
|
| (a) if the amount or value of the claim does not exceed Rs. 1,000; |
The same duty as a Bond (No. 15) for such amount or value as set forth in theRelease.
|
| (b) in any other case..... |
Five rupees. |