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 2, Cited by 1]

Allahabad High Court

Mt. Bhagwanti vs Mt. Dhanwani And Ors. on 6 January, 1932

Equivalent citations: AIR1932ALL319, 140IND. CAS.68, AIR 1932 ALLAHABAD 319

JUDGMENT
 

Niamatullah, J.
 

1. The taxing officer has reported a deficiency in the court-fee in this appeal of Rs. 333-8-0 corresponding to a similar deficiency in the plainfe in the suit and counsel for the appellant takes exception to this report. While he admits that under Section 5, Court-fees Act, the decision of the taxing officer is final, he takes exception to the manner in which the matter was brought to the notice of the taxing officer. The report as to deficiency was made by the Chief Inspector of Stamps. Under the High Court Rules, Ch. 3, Rule 10, the person who reports to this High Court on the deficiency or otherwise of stamps is the stamp reporter. These words have now been explained by a recent amendment, which adds after the words "stamp reporter" the words "or any other officer specially appointed in this behalf." The appellant's counsel contends that prior to that amendment the words "Stamp Reporter" stood alone and did not include the Chief Inspector of Stamps, consequently no objection made by the Chief Inspector of Stamps has any validity and the decision passed by the taxing officer on a difference of opinion between the Chief Inspector of Stamps and the appellant is not final as laid down by Section 5 Court-fees Act. But the Court-fees Act takes no cognizance of the Stamp Reporter or the Chief Inspector of Stamps. It merely states:

in case of difference of opinion with the officer whose duty it is to see that any fees are paid and any suitor or attorney.

2. In our opinion the Chief Inspector of Stamps is an officer whose duty it is to see that the fee is paid under this chapter, and the decision of the taxing jofficer on a difference of opinion between the Chief Inspector of Stamps and the -suitor is final decision.

3. The decision being final, we may either dismiss this appeal or allow time to the appellant to make good the deficiency. We are prepared to allow time. The learned Counsel asks for three months' time and we allow him three months in which to make good the deficiency of Rs. 667 pointed out by the taxing officer.