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 61 in The Presidency Small Cause Courts Act, 1882

61. Claim to goods distrained made by a stranger.

- If any claim is made to, or in respect of, any property seized under this Chapter, or in respect of the proceeds or value thereof, by any person not being the debtor, the Registrar of the Small Cause Court, upon the application of the bailiff who seized the property, may issue a summons calling before the Court the claimant and the person who obtained the warrant.And thereupon any suit which may have been brought in the High Court [or the Calcutta City Civil Court, as the case may be,] [Words inserted by W.B. Act 16 of 1958.] in respect of such claim shall be stayed, and any Judge of the High Court, [or of the Calcutta City Civil Court, as the case may be,] [Words inserted by W.B. Act 16 of 1958.] on proof of the issue of such summons and that the property was so distrained, may order the plaintiff to pay the costs of all proceedings in such suit after the issue of such summons.And a Judge of the Small Cause Court shall adjudicate upon such claim and make such order between the parties in respect thereof and of the costs of the proceedings as he thinks fit;and such order shall be enforced as if it were an order made in a suit brought in such Court.The procedure in Small Cause Courts in cases under this section shall conform, as far as may be, to the procedure in an ordinary suit in such Courts.