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 0] [Entire Act]

State of West Bengal - Section

Section 4 in West Bengal Land Reforms (Transfer of Holding) Rules, 1965.

4. Process fees.

— The process fees required for service of notice under section 5 shall be levied in court-fee stamps at the rate of Rupees three and paise fifty per party on whom the notice is to be served.