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 Haryana - Section

Section 19A in The Court Fees Act, 1870

19A. Relief where too high a court-fee has been paid.

- Where any person on applying for a probate of a will or letters of administration has estimated the property of the deceased to be of greater value than the same has afterwards proved to be, and has consequently paid too high a court-fee thereon, if within six months after the true value of the property has been ascertained, such person produces the probate or letters to the Chief Controlling Revenue Authority [(for the local area)] [Substituted for the words 'of the Province' by the Court-fee (Amendment) Act, 1901 (X of 1901), section 3(1).] in which the probate or letters has or have been granted.and delivers to such Authority a particular inventory and valuation of the property of the deceased, verified by affidavit or affirmation,and if such Authority is satisfied that a grater fee was paid on the probate or letters than the law required, the said Authority may-
(a)cancel the stamp on the probate or letter if such stamp has not already been cancelled;
(b)substitute another stamp for denoting the court-fee which should have been paid thereon; and
(c)make an allowance for the difference between them as in the case of spoiled stamps, or repay the same in money, at his discretion.