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 Madhya Bharat - Section

Section 43 in The Madhya Bharat Agricultural Debtor's Relief Act, 1956

43. Court-fees.

(1)Notwithstanding anything contained in the Indore Court-fees Act (IV of 1918), as adopted in Madhya Bharat, court-fees payable in respect of proceedings under this Act shall be at the following rates :
(i)on an application under Sections 4, 16, 18 or sub-section (1) of Section 24-Re. 1;
(ii)on an award other than an award specified in clause (i)-Re. 1 for every hundred rupees, or part thereof, the amount of the award, subject to a maximum of Rs. 50;
(iii)on an appeal against a decision of the Board-Rs. 2;
(iv)on an order passed under Section 13-Rs. 2;
(v)on an appeal other than an appeal specified in clause (iii)-Re. 1 for every hundred rupees or part thereof of the amount involved subject to maximum of Rs. 50.
(2)Notwithstanding anything contained in any law, the court-fees payable in respect of proceedings under this Act shall be a first charge on the property of the party ordered to pay the costs and shall be recoverable in such manner as may be prescribed.