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 261] [Entire Act] State of Telangana - Subsection Section 261(3) in Greater Hyderabad Municipal Corporation Act, 1955 (3)No registering authority shall accept any instrument for registration unless the amount of transfer tax is paid in cash.