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 43] [Entire Act]

State of Karnataka - Subsection

Section 43(1) in Karnataka Court-Fees and Suits Valuation Act, 1958

(1)In a suit to alter or cancel any entry in a revenue or survey registers or records of the names of proprietors of revenue-paying estate, the fee payable shall be [fifty rupees] [Substituted by Act 7 of 1996 w.e.f. 28.3.1996.].