Madras High Court
Rajangam Iyer vs Rajamangamer Minor By Guardian … on 29 January, 1920
Equivalent citations: 55 Ind Cas 965
Bench: J Wallis, Krishnan
JUDGMENT
1. We think that, under the definition in Section 2(15) of the Indian Stamp Act, 1899, this deed is chargeable as a contract of partition under Article 45 and we determine that it is chargeable with a 15 Rupees stamp.