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 Tamilnadu - Section

Section 108 in Tamil Nadu Land Reforms (Fixation of Ceiling on Land) Act, 1961

108. Court fees.

- The Court-fee payable in respect of-
(a)any suit under sub-section (3) of section 11, shall be twenty-five rupees;
(b)any appeal to the Land Tribunal under section 78, shall be five rupees;
(c)any appeal to the High Court under section 79, shall be twenty-five rupees;
(d)any application for revision by the Land Tribunal under section 81 or for revision by the Land Commissioner under section 82, shall be one rupee;
(e)any application for revision by the High Court under section 83 shall be ten rupees;
(f)any other case, shall be such fee as may be prescribed.