[Cites 0, Cited by 0]
[Section 10]
[Entire Act]
State of Himachal Pradesh - Subsection
Section 10(2) in The Himachal Pradesh Land Revenue (Fees for Inspection & Copies of Extracts from Patwari's records Rules, 1980
| Serial No. as given in the village diary | Name of village | Date | Name of Applicant | Whether the application was presented by theapplicant personally or received by post | Nature of paper of which copy or inspection isdesired |
| 1 | 2 | 3 | 4 | 5 | 6 |
| Details of work | |||||
| Khatauni No.(Sr. No. 1 & 2) | No. of works (S. No. 3) | Field Nos. (S. Nos. 4, 6, 8, 9, 10) | Date of entry (S. No. 5) | No. of Inspection (S. No. 7) | Amount of fee realised by the Fee applicantpersonally |
| 7 | 8 | 9 | 10 | 11 | 12 |
| Amount of fee of extracts by VPP supplied | ||||||
| Fee | Postage charges | V.P.P. Charges | Registration fee | Remuneration for inconvenience and extra work tothe Patwari at 0.50 paise | Total of Columns 13 to 17 | No. & date of V.P. letter |
| 13 | 14 | 15 | 16 | 17 | 18 | 19 |
| No. of receipt given by the Patwari to theapplicant in acknowledgement of amount of fee | Signature of Patwari | Signature of Kanungo | Date of receipt of amount of V.P.P. entered incolumn 20 | Amount certified to Govt. with date and dakhilaNo. | Remarks and attestation of W.B.N. And otherofficers |
| 20 | 21 | 22 | 23 | 24 | 25 |
| Name of item [Section | Scale of fee | |
| 1. | when the entry related to the acquisition of a right orinterest a registered deed or by a decree or order of a court byan order of revenue officer making or affirming a partion underchapter IX of the land revenue Act, or directing theincorporation in the record of a private partition | A fee of 0.40 paise shall be charged on each proprietaryholding.Provided that where the land revenue does not exceedRs. 5/- the fees shall be 0.25 paise only. |
| 2. | When the entry relates to the acquisition of a right orinterest by inheritance | 10 paise per rupee on the Revenue assessed.Provided thatwhen the Revenue does not exceed Rs. 5/- the fee shall be 45paise and when the Revenue exceed Rs. 5/- but does not exceed Rs.25/- the fee shall be 75 paise. Provided further that in thesecases not more than one fee shall be charged on the acquisitionin one and the same Village of a right or interest in one and thesame capacity although entries may have been made in more thanone proprietary holdings. |
| 3. | When the entry relates to the acquisition of a right orinterest not otherwise provided for in paragraphs 1 and 2 above | 10 paise per rupee of the Revenue assessed on each proprietaryholding.Provided that when the Revenue of any proprietaryholding does not exceed Rs 5./- the fee on that holding shall beRs. 1/- and when the Revenue exceeds Rs. 5/-but does not exceedRs 20/- the fee shall be Rs 1.50 paise. |