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] [Section 37] [Entire Act]

State of Madhya Bharat - Subsection

Section 37(2) in The Madhya Bharat Agricultural Debtor's Relief Act, 1956

(2)The court-fee on the award shall be paid by the party ordered by the Board to bear the costs :Provided that any creditor, who is not ordered to bear the costs, may pay such court-fee. Such creditor shall be entitled to recover the amount of court-fee paid by him from the debtor with the first instalment payable to him under the award :Provided further that no court-fee shall be payable by a co-operative society.