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 4] [Entire Act]

State of Karnataka - Section

Section 18 in Karnataka Stamp Act, 1957

18. Instruments executed out of India.

(1)Every instrument chargeable with duty executed only out of India may be stamped within three months after it has been first received in the [State of Karnataka] [Adapted by the Karnataka Adaptations of Laws Order, 1973 w.e.f. 1.11.1973].
(2)Where any such instrument cannot, with reference to the description of stamp, prescribed therefor, be duly stamped by a private person, it may be taken within the said period of three months to the [Deputy Commissioner] [Substituted by Act 29 of 1962 w.e.f. 1.10.1962] who shall stamp the same, in such manner as the Government may by rule prescribe, with a stamp of such value as the person so taking such instrument may require and pay for.