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] [Section 550] [Entire Act]

State of Madhya Pradesh - Subsection

Section 550(1) in Rules Under the Court-Fees Act, 1870

(1)If the amount of the fee chargeable in any case involves a fraction of an anna, the fraction shall be remitted, except where otherwise expressly provided for.* * * *