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 Punjab - Section

Section 60 in Indian Stamp Act, 1899

60. Statement of case by other Courts to High Court.

- [-] [The words 'Chief Court or Judicial Commissioner's Court' were omitted by the Indian Independence (Adaptation of Central Acts and Ordinances) Order, 1948.] (1) If any court, other than a Court mentioned in Section 57, feels doubt as to the amount of duty to be paid in respect of any instrument under proviso (a) to Section 35, the Judge may draw up a statement of the case and refer it, with his own opinion thereon, for the decision of the High Court, [-] [The words 'Chief Court or Judicial Commissioner's Court' were omitted by the Indian Independence (Adaptation of Central Acts and Ordinances) Order, 1948.] to which, if he were the Chief Controlling Revenue-authority, he would, under Section 57, refer the same.
(2)Such Court shall deal with the case as if it had been referred under Section 57 and sent a copy of its judgment under the seal of the Court and the signature of the Registrar to the Chief Controlling Revenue-authority and another like copy to the Judge making the reference, who shall, on receiving such copy, dispose of the case conformably to such judgment.
(3)References made under sub-section (1), when made by a Court subordinate to a District Court, shall be made through the District Court, and when made by any subordinate Revenue Court, shall be made through the Court immediately superior.