| Number. |
| | | Proper Fee. |
| 1. Application or petition |
| (a) When presented to any officer of theCustoms or Excise Department or to any Magistrate by any personhaving dealings with the Government, and when the subject-matterof such application relates exclusively to those dealings;
|
| Fifteen paise. |
|
| | Or when presented to any officer ofland-revenue by any person holding temporarily-settled landunder direct engagement with Government, and when thesubject-matter of the application or petition relatesexclusively to such engagement;
|
| Fifteen paise. |
|
| | Or when presented to any municipal Commissioneror member of aZilla Parishadunder any Act for the timebeing in force for the conservancy or improvement of any place,if the application or petition relates solely to suchconservancy or improvement;
|
| Fifteen paise. |
|
| | Or when presented to any Civil Court other thana principal Civil Court of original jurisdiction, or to anyCourt of Small Causes constituted under the Provincial SmallCause Courts Act, 1887, or to a Collector or other officer ofrevenue in relation to any suit or case in which the amount orvalue of the subject-matter is less than fifty rupees;
|
| Fifteen paise. |
|
| | Or when presented to any Civil, Criminal orRevenue Court, or to any Board or executive officer for thepurpose of obtaining a copy or translation of any judgment,decree or order passed by such Court, Board or officer, or ofany other document on record in such Court or office.
|
| Fifteen paise. |
|
| | (b) When containing a complaint or charge ofany offence other than an offence for which police officers may,under the Criminal Procedure Code, arrest without warrant, andpresented to any Criminal Court;
|
| In the case of a complaint or charge of an offence presentedto a Criminal Court one rupee, and in other cases seventy-fivepaise.
|
|
| | Or when presented to a Civil, Criminal orRevenue Court, or to a Collector, or any Revenue-officer havingjurisdiction equal or sub-ordinate to a Collector, or to anyMagistrate in his executive capacity, and not otherwise providedfor by this Act;
|
| In the case of a complaint or charge of an offence presentedto a Criminal Court one rupee, and in other cases seventy-fivepaise;
|
|
| | Or to deposit in Court revenue or rent;Orfor determination by a Court of the amount of compensation to bepaid by a landlord to his tenant.
|
| |- |
| | (c) When presented to the Board of Revenue orto any Chief Officer charged with the executive administrationof a Division and not otherwise provided for by this Act.
|
| One rupee and fifty paise. |
|
| | (d) For arrest or attachment before judgment orfor temporary injunction-
|
| |- |
| | (i) when presentedto a Civil Court other than the High Court in relation to anysuit or proceeding-
|
| |- |
| | (1) if the value ofthe subject-matter is less than Rs. 50;
|
| One rupee. |
|
| | (2) if the value isRs. 50 and above;
|
| Two rupees and fifty paise. |
|
| | (ii) when presentedto the High Court.
|
| Five rupees. |
|
| | (e) Under section 47 and Order XXI, rules 58and 90 of the Code of Civil Procedure, 1908-
|
| |- |
| | (i) when filed inRevenue Court or in Munsif's Court;
|
| One rupee. |
|
| | (ii) when filed inthe City Civil Court, Calcutta, a Subordinate Judge’sCourt or a District Court;
|
| Two rupees and fifty paise. |
|
| | (iii) when filed inthe High Court.
|
| Five rupees. |
|
| | (f) Under sections 34, 72, 73 and 74 of theIndian Trusts Act, 1882.
|
| Five rupees. |
|
| | (g) (i) For probate or letters ofadministration to have effect throughout India.
|
| Twenty-five rupees. |
|
| | (ii) Applicationfor probate or letters of administration not falling underclause (i)-
|
| |- |
| | (1) if the value ofthe estate does not exceed Rs. 1,000;
|
| Seventy-five paise. |
|
| | (2) if the valueexceeds Rs. 1,000:
|
| Five rupees. |
|
| | Provided that if a caveat is entered and theapplication is registered as a suit, one-half the scale of feeprescribed in Article 1 of Schedule I on the market value of theestate less the fee already paid on the application shall belevied.
|
| |- |
| | (h) Application under section 14 or section 20of the Arbitration Act, 1940, for a direction for filing anaward or for an order for filing an agreement and applicationfor enforcing foreign awards-
|
| |- |
| | (i) when presentedto a Munsifs Court;
|
| Fifteen rupees. |
|
| | (ii) when presentedto the City Civil Court, Calcutta, a Subordinate Judge’sCourt, a District Court or the High Court-
|
| |- |
| | (1) if the value ofthe subject-matter of the award does not exceed Rs. 5,000;
|
| Fifteen rupees. |
|
| | (2) if such valueexceeds Rs. 5,000 but does not exceed Rs. 10,000;
|
| One hundred rupees. |
|
| | (3) if such valueexceeds Rs. 10,000.
|
| Two hundred and fifty rupees. |
|
| | (i) Petition to theHigh Court for the admission of an Advocate, Attorney or Vakil.
|
| Twenty rupees. |
|
| | (j) When presented to the High Court undersection 115 of the Code of Civil Procedure, 1908, for revisionof an order-
|
| |- |
| | (i) when the valueof the suit to which the order relates does not exceed Rs.1,000;
|
| Five rupees. |
|
| | (ii) when the valueof the suit exceeds Rs. 1,000.
|
| Ten rupees. |
| | | (k) [ When presented to the High Court-] |
| |- |
| | (i) for directions,orders or writs, other than the writs in the nature of habeascorpus and the writs arising out of cases challenging any law ontaxation, under article 226 of the Constitution of India for anypurpose other than enforcement of the fundamental rightsconferred by Part III thereof;
|
| One hundred rupees. |
|
| | (ii) for writs inthe nature ofhabeas corpus;
|
| No fee. |
|
| | (iii) for writsunder article 226 of the Constitution of India in caseschallenging any matter on taxation;
|
| Two hundred and fifty rupees. |
|
| | (iv) fordirections, orders or writs under article 226 of theConstitution of India for the enforcement of any of thefundamental rights conferred by Part III thereof;
|
| One hundred rupees. |
|
| | (v) for theexercise of its jurisdiction under article 227 of theConstitution of India;
|
| One hundred rupees. |
|
| | (vi) in any othercase not provided for by this Act.
|
| One hundred rupees. |
|
2. Original petition not otherwise providedfor.
|
| When filed in- |
| |- |
| | (i) a Munsif's Court, |
| One rupee. |
|
| | (ii) the City Civil Court, Calcutta,Subordinate Judge’s Court or a District Court,
|
| Five rupees. |
| | | (iii) the High Court. |
| Twenty rupees. |
|
3. Application to any Civil Court that recordsmay be called for from another Court.
|
| When the Court grants the application and is ofopinion that the transmission of such records involves the useof the post.
|
| Seventy-five paise in addition to any fee levied on theapplication under cla-(a), clause use (b), or clause (d) ofArticle 1 of this Schedule.
|
| 4. Application for leave to sue as a pauper. |
| .... |
| Fifty paise. |
| 5. Application for leave to appeal as a pauper. |
| (a) When presented to a District Court. |
| One rupee. |
|
| (b) When presented to a Commissioner or theHigh Court.
|
| Two rupees. |
|
6. Plaint or memorandum of appeal in a suit toestablish or disprove a right of occupancy.
|
| .... |
| Fifty paise. |
|
7. Bail bond or other instrument of obligationgiven in pursuance of an order made by a Court or Magistrateunder any section of the Code of Criminal Procedure, 1898, orthe Code of Civil Procedure, 1908, and not otherwise providedfor by this Act.
|
| | | Fifty paise. |
|
8. Undertaking under section 49 of the IndianDivorce Act, 1869.
|
| .... |
| Fifty paise. |
| 9. [ Mukhtarnama, Vakalatnama or any paper signed by an advocate signifying or intimating that he is retained for a party-] |
| When presented for the conduct of any one case- |
| |- |
(a) to the HighCourt,
|
| | | Five rupees. |
|
(b) to any Civil orCriminal Court,
|
| | | Two rupees. |
|
(c) to the Board ofRevenue or to any Revenue Court,
|
| | | Two rupees. |
|
(d) to anyCollector or Magistrate or to any executive officer includingany officer charged with the executive administration of aDivision.
|
| | | Two rupees. |
|
10. Every copy of power-of-attorney when filedin any suit or proceeding.
|
| .... |
| Seventy-five paise. |
|
11. Memorandum of appeal from an orderinclusive of an order determining any question under section 47or section 144 of the Code of Civil Procedure, 1908, and nototherwise provided for-
|
| When presented-(i) to any Court other thanthe High Court or to any Executive Officer other than the Boardof Revenue or Chief Executive Authority,
|
| One rupee. |
|
| | (ii) to the Board of Revenue or Chief ExecutiveAuthority,
|
| Two rupees. |
| | | (iii) to the High Court- |
| |- |
| | (1) Where the orderwas passed by a Sub-ordinate Court or other authority-
|
| |- |
| | (a) if the orderrelates to a suit or proceeding, the value of which exceeds onethousand rupees.
|
| Ten rupees. |
|
| | (b) in any othercase.
|
| Five rupees. |
|
| | (2) Where theappeal is under clause 15 of the Letters Patent-
|
| |- |
| | (a) from an orderpassed in exercise of appellate jurisdiction.
|
| Ten rupees. |
|
| | (b) from an orderpassed in exercise of original jurisdiction, which would beappealable under the Code of Civil Procedure, 1908 had it beenpassed by a Subordinate Court,
|
| Ten rupees. |
| | | (bb) [ from an order on a writ petition under article 226 of the Constitution of India,] |
| Two hundred rupees. |
| | | (bbb) [ from an order on a writ petition or application arising out of any case challenging any matter on taxation,] |
| Five hundred rupees. |
|
| | (c) in any othercase.
|
| One hundred rupees. |
|
| | (3) Where theappeal is under section 45B of the Banking Companies Act, 1949,
|
| One hundred rupees. |
|
| | (4) Where theappeal is under section 4UA of the Code of Criminal Procedure,1898,
|
| Five rupees. |
|
| | (iv) to theGovernment in pursuance of a statutory right to appeal for whichno court-fee is leviable under any other enactment.
|
| Five rupees. |
|
12. Memorandum of appeal under section 39 ofthe Arbitration Act, 1940.
|
| (i) Where the appeal is from an order of aMunsif's Court,
|
| Fifteen rupees. |
| | (ii) in any other case |
| One hundred rupees. |
| 13. Caveat .. |
| .... |
| Ten rupees. |
|
14. Application under Act No. 10 of 1859,section 26, or Bengal Act No. 6 of 1862, section 9.
|
| .... |
| Five rupees. |
|
15. Plaint or memorandum of appeal in each ofthe following suits:-
|
| | | |- |
(i) to alter or setaside a summary decision or order of any of the Civil Courts notestablished by Letters Patent or of any Revenue Court,
|
| .... |
| Fifteen rupees. |
|
(ii) to alter orcancel any entry in a register of the names of proprietors ofrevenue-paying estates,
|
| .... |
| Fifteen rupees. |
|
(iii) to obtain adeclaratory decree where no consequential relief is prayed,
|
| .... |
| Twenty rupees. |
|
(iv) to set asidean award,
|
| .... |
| Fifteen rupees. |
|
(v) to set aside anadoption,
|
| .... |
| Twenty rupees. |
|
(vi) every othersuit where it is not possible to estimate at a money-value thesubject-matter in dispute, and which is not otherwise providedfor by this Act;
|
| .... |
| Fifteen rupees. |
|
16. Agreement in writing stating a question forthe opinion of the Court under the Code of Civil Procedure,1908-
|
| | | |- |
| | (i) when presented to any court subordinate tothe High Court,
|
| Ten rupees. |
| | | (ii) when presented to the High Court. |
| One hundred rupees. |
|
17. Petition in a suit under the NativeConverts’ Marriage Dissolution Act, 1866.
|
| .... |
| Five rupees. |
|
18. Every petition under the Indian DivorceAct, 1869, except petitions under section 44 of the same Act,and every memorandum of appeal under section 55 of the same Act.
|
| .... |
| Twenty rupees. |
|
19. Every petition for restitution of conjugalrights, judicial separation, divorce or divorce by mutualconsent under the Special Marriage Act, 1954, and everymemorandum of appeal under section 39 of the same Act.
|
| .... |
| Five rupees. |
|
20. Every petition for restitution of conjugalrights, judicial separation or divorce under the Hindu MarriageAct, 1955, and every memorandum of appeal under section 28 ofthe same Act,
|
| .... |
| Five rupees. |
|
21. Plaint or memorandum of appeal under theParsi Marriage and Divorce Act, 1865.
|
| .... |
| Twenty rupees. |
|
22.Petitions under the Indian ChristianMarriage Act, 1872.
|
| .... |
| Two rupees. |
|
23. Plaint or memorandum of appeal whenpresented to a Court under the Indian Colonial DivorceJurisdiction Act, 1926.
|
| .... |
| Fifty rupees. |
|
24. Plaint or memorandum of appeal whenpresented to a Court under the Dissolution of Muslim MarriagesAct, 1939.
|
| .... |
| Ten rupees. |
|
25. Petition - (a) questioning theelection of any person as a Municipal Commissioner, whenpresented to a District Judge under section 36 of the BengalMunicipal Act, 1932 or to the Chief Judge, Small Cause Court ofCalcutta under section 73 of the Calcutta Municipal Act, 1951,or to the District Judge, Howrah under the same section of thesame Act as amended by the Howrah Municipal Act, 1965.
|
| .... |
| Fifteen rupees. |
|
(b) Questioning the validity of an electionunder the West BengalZilla ParishadsAct, 1963, whenpresented to a District Judge under section 102 of the said Actto decide dispute relating to such elections.
|
| | | Fifteen rupees. |
|
26. Application or petition to the Court undersections 391, 439 or 522 of the Companies Act, 1956.
|
| .... |
| Fifty rupees. |
|
Any other application or petition to the Courtfor judicial section or relief under the said Act, not otherwiseprovided for under this Act.
|
| .... |
| Ten rupees. |