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 1359] [Entire Act]

Union of India - Section

Section 35A in The Code of Civil Procedure, 1908

35A. [Compensatory costs in respect of false or vexatious claims or defences

(1)If in any suit or other proceeding, [including an execution proceeding but [excluding an appeal or a revision],] any party objects to the claim or defence on the ground that the claim or defence or any part of it is, as against the objector, false or vexatious to the knowledge of the party by whom it has been put forward, and if thereafter, as against the objector, such claim or defence is disallowed, abandoned or withdrawn in whole or in part, the Court, [if it so thinks fit] [Substituted by Act 66 of 1956, Section 4, for certain words. ], may, after recording its reasons for holding such claim or defence to be false or vexatious, make an order for the payment to the objector by the party by whom such claim or defence has been put forward, of costs by way of compensation.
(2)No Court shall make any such order for the payment of an amount exceeding [three thousand rupees] [ Substituted by the Code of Civil Procedure (Amendment) Act, 1976, Section 14, for " one thousand rupees" (w.e.f. 1.2.1977).] or exceeding the limits of its pecuniary jurisdiction, whichever amount is less:Provided that where the pecuniary limits of the jurisdiction of any Court exercising the jurisdiction of a Court of Small Causes under the Provincial Small Cause Courts Act, 1887 (9 of 1887), [or under a corresponding law in force in [any part of India to which the said Act does not extend] [Inserted by Act 2 of 1951, Section 7. ] and not being a Court constituted [under such Act or law] [Substituted by Act 2 of 1951, Section 7, for " under that Act" . ], are less than two hundred and fifty rupees, the High Court may empower such Court to award as costs under this section any amount not exceeding two hundred and fifty rupees and not exceeding those limits by more than one hundred rupees:Provided, further, that the High Court may limit the amount which any Court or class of Courts is empowered to award as costs under this section.
(3)No person against whom an order has been made under this section shall, by reason thereof, be exempted from any criminal liability in respect of any claim or defence made by him.
(4)The amount of any compensation awarded under this section in respect of a false or vexatious claim or defence shall be taken into account in any subsequent suit for damages or compensation in respect of such claim or defence.]