Unlock Advanced Research with PRISMAI Integrated with over 4 crore judgments and laws — designed for legal practitioners, researchers, students and institutions - Know your Kanoon - Doc Gen Hub - Counter Argument - Case Predict AI - Talk with IK Doc - ... Upgrade to Premium Document Options Get in PDF Print it! [Cites 0, Cited by 0] [Section 1(3)] [Section 1] [Entire Act] State of Punjab - Subsection Section 1(3)(i) in Table of Registration Fee (i)On any deed of mortgage without possession executed by a member of the Scheduled Castes for securing the repayment of loan not exceeding thirty five thousand rupees from the Punjab Scheduled Castes Land Development and Finance Corporation, or