| Number |
-2 |
Proper Fee |
| 1. Application or petition |
(a) when presented to any officer of the Excise Department or to any Magistrate by any person having dealings with the Government, and when the subject matter of such application of relates exclusive to those dealings; |
five rupee. |
| |
or when presented to any officer of land-revenue by any person holding temporarily settled land under direct engagement with Government and when the subject matter of the application or a petition relates exclusively to such engagement; |
Five rupees. |
| |
or when presented to any Municipal Commissioner under any Act for the time being in force for the conservancy or improvement of any place, if the application or petition relates solely to such conservancy or improvement: or when presented to any Civil Court other than a principle Civil Court of original jurisdiction; or to any Court of Small Causes constituted under the provincial Small Cause Courts Act, 1887, or to a Collector or other officer of revenue or to a public officer in relation to any suit or case in which is the amount of value of the subject matter is less than fifty rupees; |
Five rupees. |
| |
Or when presented to any Civil, Criminal, or Revenue Court, or to any Board or executive officer for the purpose of obtaining a copy or translation of any judgement, decree or order passed by such Court, Board or Officer, or of any other document on record in such Court or office. |
Five rupees. |
| |
(c)(i) When containing a complaint or charge of any offence other than the offence under the Negotiable Instrument Act 1881. |
Five rupees. |
| |
|
|
| |
(d) When presented to any competent Authority for the purpose of obtaining a certificate of Domicile |
Ten rupees |
| |
(e) when presented to a Chief Controlling Revenue or Executive Authority or to a Commissioner of Revenue or to any Chief Officer Charged with executive administration of a division and not otherwise provided for by this Act. |
Ten rupees |
| |
(f) When presented to the High Court- |
|
| |
(i) For directions, orders or writs under Act Article 226 of the Constitution for any purpose other than the enforcement of the fundamental rights conferred by Part III thereof; |
One hundred twenty-five rupees |
| |
(ii) for directions orders or writs, under article 226 for the enforcement of any of the fundamental rights conferred by part III of the Constitution or for the exercise of its jurisdiction under Article 227 thereof; |
Two hundred and fifty rupees |
| |
(iii) In any other case not otherwise provided for by this Act . |
Twenty rupees |
| 2. Revision application when presented to the High Court under section 25 of the Provincial Small Cause courts Act, 1887 or section 115 of the Code of civil Procedure, 1908 |
|
Fifty Rupees |
| 3. Application to any civil Court that records may be called for from another court. |
When the Court grants the application and is of opinion that the transmission of such records involves the use of the post. |
Five rupees in addition to any fee levied on the application under clause (a). Clause (c) or clause (f ) of Article 1 of this Schedule |
| 4. First Application (other than a petition containing a criminal charge or information) for the summons of a witness or other person to attend either to give evidence or to produce a document, or in respect of the production or filing of an exhibit not being an affidavit made for the immediate purpose of being produced in Court. |
|
five rupees |
| 5. Application for leave to sue as a pauper. |
|
Five rupees |
| 6. Application for leave to appeal as a pauper. |
(a) When presented to a District Court. |
five rupees |
| |
(b) when presented to a Commissioner or the High Court. |
|
| |
|
Twenty rupees |
| 7. Plaint or memorandum of appeal in a suit to obtain possession under the Mamlatdars Court Act, 1906. |
|
twenty-five rupees |
| 8. Plaint or memoradum of appeal in a suit to establish or disprove a rith of occupancy |
|
Ten rupees |
| 9.Bail bond or other instrument of obligation given in pursuance of an order made by a court or Magistrate under any section of the *code of Criminal Procedure, 1898, other than section 109 or 110 thereof or under the Code of civil Procedure,1908 and not otherwise provided for by this Act |
|
Ten Rupees |
| 10. Bail-bonds in criminal cases, recognizance to prosecute and recognizances for personal appearance or otherwise |
|
Five Rupees |
| 11. Undertaking under section 49 of the Indian Divorce Act, 1869. |
|
Ten Rupees |
| 12. Mukhtarnama or Vakalatnama . |
when presented for the conduct of any one case- |
|
| |
(a) to any Civil or Criminal Court other than the High Court, or to any Revenue Court or to any collector or Magistrate, or other executive officer; |
Ten Rupees |
| |
(b) to the High Court |
Fifteen Rupees |
| 13. Memorundam of appeal when the appeal is not from a decree or an order having the force of a decree, and is presented |
(a) to any Civil Court other than the High Court, or to any Revenue Court or Executive officer other than the High Court or Chief Controlling Revenue or Executive Authority; |
Five Rupees |
| |
(b) to the Chief Controlling Executive or Revenue Authority; |
Ten rupees |
| |
(c) to the High Court. |
twenty-five rupees |
| 14. Caveat |
(i) When presented to the High Court |
Fifty rupees |
| |
(ii) When presented to the Court other than High Court. |
twenty-five rupees |
| 15. Application for permission to cut timeber in Government forests, or otherwise relating to such forests. |
|
Five rupees |
| 16. Memorandum of appeal presented to – |
|
|
| (a) the State Government |
|
Twenty rupees |
| (b) any Forest Officer, where such appeal is provided for by or under the Indian Forest Act, 1927, or any corresponding law in force. |
|
Four rupees |
| 17. Petition in a suit under the Native Converts Marriage Dissolution Act, 1866. |
|
one hundred rupees |
| 18. Application - (a) under section 20 of the Arbitration Act, 1940; |
|
Fifty rupees |
| (b) for probate or letters of administration or for revocation thereof under the Indian Succession Act, 1925. |
When the amount or value of the estate does not exceed two thousand rupees. |
Ten rupees |
| (c) for a certificate under part X of the Indian Succession Act, 1925, or Bombay Regulation VIII of 1827 or any corresponding law for the time being in force; |
When it exceeds two thousand rupees, but does not exceed five thousand rupees. |
Thirty rupees |
| |
When it exceeds five thousand rupees. |
Fifty rupees |
| (d) for opinion or advice or for discharge from a Trust, or for appointment of new Trustees under section 34, 72,73 or 74 of the Indian Trusts Act, 1882; |
|
Twenty Five Rupees. |
| (e) under rule 58 of Order XXI of the Code of Civil Procedure, 1908 regarding a claim to attached property. |
When the amount or value of the property exceeds five thousand rupees |
Thirty Rupees |
| 19. agreement in writing stating a question for the opinion of the Court under the Code of Civil Procedure, 1908 |
|
Seventy Five Rupees |
| 20. Every petition under the Indian Divorce Act, 1869 except petitions under section 44 of that Act and every memorandum of appeal under section 55 of that Act. |
|
one hundred rupees |
| 21. Plaint ,application, petition, or memorandum of appeal under the parsi marriage and divorce Ac t, 1936 the Special marriage Act, 1954 or the Hindu Marriage Act, 1955; |
|
one hundred rupees |
| Provided that, where in addition to diverse damages are claimed. |
|
A fee as above plus a fee on the amount of damages claimed according to the scale prescribed under article 1 of Schedule 1. |
| 22. Petitions under the Indian Christian Marriage Act, 1872, section 45 and 48. |
|
Ten Rupees |
| 23. plain, petition or application (including memorandum of appeal) which is capable of being treated as a suit- |
|
|
| (a) for annulment of marriage; |
|
One hundred rupees |
| (b) for dissolution of marriage; |
|
One hundred rupees |
| (c) in suit for custody of minor; |
|
Seventy-five rupees |
| (d) for restitution of conjugal rights; |
|
One hundred rupees |
| (e) for judicial separation; |
|
One hundred rupees |
| (f) in or two any Civil Court not otherwise provided for and the subject, matter of which is not capable of being estimated in money value. |
|
Ad valorem fee payable, as if the amount or value of the subject matter was three hundred rupees |
| 24. Copy or translation of a judgment or order not being, or having the force of a decree. |
When such judgment or order is given or made by any civil Court other than the High Court, or by any Revenue Court; |
Five Rupees |
| |
When such judgment or order is given or made by the High Court. |
Ten Rupees |
| 25. Copy of a decree or order having the force of a decree |
When such decree or order is made by any Civil Court other than the District Court or High court, or by any Revenue Court; |
Ten Rupees |
| |
When such decree or order is made by the District Court |
Twenty rupees |
| |
When such decree or order is made by the High Court |
Twenty-five rupees |
| 26. Copy of any document (including power of attorney) liable to stamp-duty under the Bombay Stamp Act, 1958 or the Indian Stamp Act, 1899 or any corresponding law in force, as the case may be, when left by any party to a suit or proceeding in place of the original withdrawn. |
(a) When the stamp duty chargeable on the original does not exceed twenty rupees |
Two Rupees |
| |
(b) In any other case. |
Twenty Rupees |
| 27. Copy of any revenue or judicial proceeding or order not otherwise provided for by this Act, or copy of any amount, statement, report or the like, taken out of any civil or Criminal or Revenue Court or office, or from the office of any chief Officer charged with the executive administration or of a division |
For every three hundred and sixty words or fraction of three hundred and sixty words. |
Five Rupees |
| 28. application made under the Bombay Money-lenders Act, 1946 or under any corresponding law in force |
|
Ten Rupees |
| 29. Application presented to any registration Officer for search of registration records. |
|
Five Rupees |
| 30. Appeal or application to the registrar under section 72 or, 73 as the case may be, of the 1Registration Act, 1908 |
|
Five Rupees |
| 31. (a) application for a licence under subclause (i) of clause (w): |
|
Five Rupees |
| (b) Application for certificate of registration under clause (xa) of sub-section (l) of section 33 of the Bombay Police Act, 1951. |
|
|
| 32. Application or appeal to the Regional or State Transport Authority or the State Government under chapter IV of the Motor Vehicles Act, 1988 |
|
Twenty Rupees |
| 33. Election petition questioning the election of a person in respect of the office- (a) of Sarpanch or Upasarpanch or member of a panchayat; |
|
Fifty rupees |
| (b) of councillor or member Muincipal Council, Zilla parishad, Panchayat Samiti or such other Local Authority; |
|
One Hundred Fifty Rupees |
| (c) of Mayor or Councillor of the Municipal Corporation of Greater Bombay or Mayor or Deputy Mayor or Councillor of the Corporation of the City of Nagpur or a Municipal corporation established under the Bombay Provincial Municipal Corporations Act,1949, or President, Vice-President, Chairman or Deputy Chairman of any local authority referred to in clause (b). |
|
Five Hundred Rupees |
| 34. Application or petition to the Court under sections 391, 439 or 522 of the Comapanies Act,1956. |
|
Two Hundred Rupees |
| Any other application or petition to the Court for Judicial action or relief under the said Act, not otherwise provided for under this Act. |
|
Forty Rupees |
| 35. Application- |
|
|
| (a) for order of arrest or attachment before judgment or for temporary injunction; |
|
Ten Rupees |
| (b) for compensation for arrest or attachment before judgment or in respect of temporary injunction obtained on insufficient grounds; |
|
Ten Rupees |
| (c) for the appointment of a receiver in a case in which the applicant has no present right of possession of the property in dispute; |
|
Twenty rupees |
| (d) for setting aside decree passed ex-parte or for review of order dismissing suit for default |
|
Five rupees |
| 36. Appeal or application to the Cooperative Tribunal. |
|
Twenty five rupees |
| 37. Application made by a party to the Magistrate under section 145 of the Code of Criminal Procedure, 1973. |
|
Ten Rupees |
| 38. Memorandum of appeal or application for revision or review presented under Chapter XIII of the Maharashtra Land Revenue Code, 1966 to- |
|
|
| (a) Appellate Authority |
|
Fifty Rupees |
| (b) State Government |
|
Fifty Rupees |
| 38A. Application,reference, complaint, appeal or, as the case may be, revision application filed under the Maharashtra Recognition of Trade Unions and Prevention of unfair Labour Practices Act, 1971.- |
|
|
| (a) Application to the Labour Court under section 25.- |
|
|
| (i) by the employer for declaration that the strike is illegal. |
|
Two hundred and fifty rupees |
| (ii) by a recognised union that the lockout is illegal. |
|
Hundred Rupees |
| (b) complaint under section 28 to the Labour Court with reference to item 1 of Schedule IV to the Act. |
|
|
| (i) by any union. |
|
Fifty rupees |
| (ii) by any employee |
|
Twenty rupees |
| (c) Complaint to the Industrial Court under section 28 regarding any item in Schedule II or III to the Act. |
|
|
| (i) when by any union. |
|
Fifty rupees |
| (ii) by any employee |
|
Twenty rupees |
| (d) appeal under section 42 and revision under section 44 to the Industrial Court. |
|
Fifty rupees |
| (e) application filed under section 50. |
|
Twenty rupees |
| (f) other miscellaneous matters not provided in the act of any of the above entries . |
|
Twenty rupees |
| 38B. Application or reference under the Industrial Disputes Act, 1947,— |
|
|
| (a) under section 2 (k) |
|
Two hundred and fifty rupees. |
| (b) to the Labour Court under section 2-A in any dispute or difference between workman and his employer connected with or arising out of discharge, dismissal, retrenchment or termination of the workman |
|
Fifty rupees. |
| (c) regarding any strikes and lock-outs to the Labour Court under section 24. |
|
One hundred rupees |
| (d) during the conciliation proceedings under section 33. |
|
Fifty rupees |
| (e) in any other miscellaneous cases other than referred above. |
|
Twenty rupees |
| 38C . Application or reference under the Bombay Industrial Relations Act, 1946 |
|
|
| (a) in arbitration proceeding to the Industrial Court under section 69,71 and 73-A. |
|
Two hundred and fifty rupees. |
| (b) to the Labour Court under section 78 read with section 79. |
|
Fifty rupees |
| (c) appeals filed to the Industrial Court under section 84 or revision application under section 85. |
|
Fifty rupees |
| (d) in any other miscellaneous cases other than those specified above. |
|
Twenty rupees |
| 38-D. Claim or reference under section 6-A of the Bombay labour welfare Fund Act, 1953 |
|
Twenty Rupees |
| 38–E.. Application or reference under the Payment of Gratuity Act, 1971. |
|
Twenty Rupees |
| 38–F. Application for reference under the Maharashtra Mathadi, Hamal and other Manual Workers (Regulations Employment and Welfare), Act 1969. |
|
Twenty Rupees |
| 39. Save as otherwise provided in this Act or any other law memorandum of appeal or application for revision or review presented to the State Government under any Provincial or State Act or under any other rules or orders issued thereunder . |
|
Fifty Rupees |
| 40. All adjournment applications in Civil and Criminal Courts. |
|
Ten Rupees |