Unlock Advanced Research with PRISMAI Integrated with over 4 crore judgments and laws — designed for legal practitioners, researchers, students and institutions - Know your Kanoon - Doc Gen Hub - Counter Argument - Case Predict AI - Talk with IK Doc - ... Upgrade to Premium Document Options Get in PDF Print it! [Cites 0, Cited by 0] [Section 39(1)] [Section 39] [Entire Act] State of Haryana - Subsection Section 39(1)(b) in Table of Reductions and Remissions of Court-fees made by the Governor in Council for the State of the Punjab (b)where the amount or value exceeds fifty thousand rupees, the whole of the said fee in respect of the first fifty thousand rupees;