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 9] [Section 7] [Entire Act]

Union of India - Subsection

Section 7(3) in The Court-fees Act, 1870

(3)where the whole or any part of the annual survey-assessment is remitteda sum computed under paragraph (1) or paragraph (2) of this proviso, as the case may be, in addition to ten times the assessment, or the portion of assessment, so remitted;Explanation. The word estate, as used in this paragraph, means any land subject to the payment of revenue, for which the proprietor or a farmer or raiyat shall have executed a separate engagement to Government, or which, in the absence of such engagement, shall have been separately assessed with revenue;for houses and gardens.(e) Where the subject-matter is a house or gardenaccording to the market-value of the house or garden;to enforce a right of pre-emption.(vi) In suits to enforce a right of pre-emptionaccording to the value (computed in accordance with paragraph (v) of this section) of the land, house or garden in respect of which the right is claimed;for interest of assignee of land-revenue.(vii) In suits for the interest of an assignee of land-revenuefifteen times his net profits as such for the year next before the date of presenting the plaint;to set aside an attachment.(viii) In suits to set aside an attachment of land or of an interest in land or revenueaccording to the amount for which the land or interest was attached:Provided that, where such amount exceeds the value of the land or interest, the amount of fee shall be computed as if the suit were for the possession of such land or interest.to redeem.(ix) In suits against a mortgagee for the recovery of the property mortgaged;to foreclose .and in suits by a mortgagee to foreclose the mortgage, or, where the mortgage is made by conditional sale, to have the sale declared absoluteaccording to the principal money expressed to be secured by the instrument of mortgage;for specific performance.(x) In suits for specific performance
(a)of a contract of saleaccording to the amount of the consideration;
(b)of a contract of mortgageaccording to the amount agreed to be secured;
(c)of a contract of leaseaccording to the aggregate amount of the fine or premium (if any) and of the rent agreed to be paid during the first year of the term;
(d)of an awardaccording to the amount or value of the property in dispute;
between landlord and tenant.(xi) In the following suits between landlord and tenant:
(a)for the delivery by a tenant of the counterpart of a lease,
(b)to enhance the rent of a tenant having a right of occupancy,
(c)for the delivery by a landlord of a lease,
[cc) for the recovery of immovable property from a tenant, including a tenant holding over after the determination of a tenancy,] [Inserted by Act 6 of 1905, Section 2.]
(d)to contest a notice of ejectment,
(e)to recover the occupancy of [immovable property] [Substituted by Act 6 of 1905, Section 2, for " land" .] from which a tenant has been illegally ejected by the landlord, and
(f ) for abatement of rent according to the amount of the rent of the [immovable property] [Substituted by Act 6 of 1905, Section 2, for " land" .] to which the suit refers, payable for the year next before the date of presenting the plaint.