In Re: Reference Under Stamp Act, … vs Unknown on 1 March, 1894

0
33
Madras High Court
In Re: Reference Under Stamp Act, … vs Unknown on 1 March, 1894
Equivalent citations: (1894) 4 MLJ 104

JUDGMENT

1. We are of opinion that the document is an agreement for a lease and that it must be stamped as such under Article 4, Schedule I of Act I of 1879, notwithstanding that another instrument was intended to be executed.

LEAVE A REPLY

Please enter your comment!
Please enter your name here