BOMBAY HIGH COURT Sakharam Shankar Vs Ramchandra Babu Mohire (Chandavarkar, C.J. Batty and Aston, JJ.) 22.12.1902 JUDGMENT Chandavarkar, C.J. 1. In our view of the law the Subordinate Judge was right in looking at the document as it stands in determining the question whether it is sufficiently stamped and in treating it as properly stamped as a bill of exchange: see Ramen Chetty v. Mahomed Ghouse1 Royal Bank of Scotland v. Tottenham . A defect if any, in the Stamp Act cannot be cured by construing a document to be other than what it is or purports(1894) 2 Q.B. 715(Supra) to be. 2. The Revenue Commissioner should be informed that in making a reference to this Court under the Stamp Act the original document should be sent with the reference. In this case the original document has not been sent and we have had to look at a certified copy. Cases Referred. 1(1889) 16 Cal. 432