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 76A in Indian Stamp Act, 1899

76A. Delegation of certain powers.

- The [State] Government may by notification in the Official Gazette delegate -
(a)all or any of the powers conferred on it by sections 2 (9), 33(3) (b), 70 (1), 74 and 78 to the Chief Controlling Revenue-authority; and
(b)all or any of the powers conferred on the Chief Controlling Revenue- authority by sections 45 (1), (2), 56 (1) and 70 (2) to such subordinate Revenue-authority as may be specified in the notification.