[Cites 0, Cited by 0]
[Entire Act]
State of Madhya Pradesh - Section
Section 77 in The M.P. Gram Nyayalaya Rules, 2001
77. Receipt.
- Receipt in Form-XI shall be prepared for every amount received in the Gram Nyayalaya as fee, fine or in any other form and it shall be in two copies. Second copy shall be carbon copy of the first. The original copy shall be given to the party making the payment and the carbon copy shall be preserved as Court record.Form I[See Rule 3(1)]Application/Plaint under Section 17 of the Madhya Pradesh Gram Nyayalaya Adhiniyam, 1996In the Madhya Pradesh Gram Nyayalaya..................Circle.| 1. | Particulars of the applicant/plaintiff | |
| Name | ............................. | |
| Father's name | ............................. | |
| Age | ............................. | |
| Address | ............................. | |
| 2. | Particulars of the respondent | ............................. |
| Name | ............................. | |
| Father's name | ............................. | |
| Age | ............................. | |
| Address | ............................. | |
| 3. | Jurisdiction | ............................. |
| 4. | Limitation | ............................. |
| 5. | Facts of the case | ............................. |
| 6. | Relief sought | ............................. |
| 7. | Details of remedies exhausted | ............................. |
| 8. | Whether the matter previously filed or pending in any Court orGram Nvayalaya | ............................. |
| Place : | ................................................... |
| Date : | Signature of the applicant/plaintiff. |
| Date..................... | For Secretary |
| Seal..................... | Gram Nyayalaya ..... circle. |
| Sl. No. | Date of Institution | Name of Applicant/ Plaintiff with Father's name,age | Address | Name of non applicant with father's name and age |
| (1) | (2) | (3) | (4) | (5) |
| Address | Description of sub matter | Date of final order or decision | Subject of the order or decision | Remarks |
| (6) | (7) | (8) | (9) | (10) |
| 1. | Name of Complainant | ........................ |
| 2. | Father's name | ........................ |
| 3. | Address | ........................ |
| 4. | Name of the accused | ........................ |
| 5. | Father's name of the accused | ........................ |
| 6. | Address of the accused | ........................ |
| 7. | Facts of Criminal Complaint/Offence | ........................ |
| 8. | Name of witnesses, if any | 1...................... |
| 2...................... | ||
| 9. | Other relevant facts | ........................ |
| 10. | Whether the matters previously filed or pending in any Courtor Gram Nyayalaya | ........................ |
| Place : | …............................ |
| Date : | Signature of the Complainant |
| Sl. No. | Date of Institution | Name of complainant with Father's name, age | Address | Name of accused with father's name, age |
| (1) | (2) | (3) | (4) | (5) |
| Address | Description of the offence | Date for parties to appear | Date and judgement | Particulars of judgement | Remarks |
| (6) | (7) | (8) | (9) | (11) | |
| Sl. No. | Case number | Name of parties | Amount of fine received | Amount of compensation received |
| (1) | (2) | (3) | (4) | (5) |
| Amount of fee received | Amount of compensation paid to the accused withthe date of payment | Signature of the accused | Date of deposit of fine and fee in the GramNyayalaya Fund | Remarks |
| (6) | (7) | (8) | (9) | (10) |
| Place............... | ............................ |
| Date................ | Signature of proposer |
| Place............... | ............................ |
| Date................ | Signature of Seconder |
| Place............... | ............................ |
| Date................ | Signature of the candidate |
| Sl. No. | Name of contesting candidate | Mark (X) |
| (1) | (2) | (3) |
| Sl. No.................... | Date...................... |
| Name of Parties | ...................... |
| Vs. | |
| Nature of claim/offence | ...................... |
| Date of Institution | ...................... |
| …..................................... | |
| Seal | Signature of the Secretary |
| Case No. ….......... | Date............... |
| Name of parties | |
| R. No. ….............. |
| Place ..................... | ................................. |
| Date ....................... | Signature of the Member |
| Date | Amount Received on Application/ Plaint/ Revenue/civil cases (Rule 5) | Amount received tor any party in execution(including Receipt No.) | Complaint fees in criminal cases | Amount of fine | Amount of copy fees |
| (1) | (2) | (3) | (4) | (5) | (6) |
| Amount of Inspection fees | Amount of Summons/ Notice Fees | Amount of Diet Money | Total of the day's receipt | Balance Amount of prior date | Total Amount (Total of Column 10 and 11) |
| (7) | (8) | (9) | (10) | (11) | (12) |
| Date | Copy remuneration paid to Registrar | Amount of Remuneration of Kotwar/ Court Servant | Diet Money paid to witnesses |
| (1) | (2) | (3) | (4) |
| Amount if any received and given to Decree Holderin Execution | Court related other expenses (itemwise) | Total expenses of the day | Balance of the day (After deduction of theexpenses in column 7 from the total day) |
| (5) | (6) | (7) | (8) |