IN THE HIGH COURT OF JUDICATURE AT PATNA
FA No.211 of 1996
Suraj Bali Kohar & Ors
Versus
Baijnath Kohar & Ors
-----------
20. 06.09.2011 Perused the stamp report and also decisions
referred to in the stamp report. Those decisions are not
applicable in the present case.
Heard the learned counsel for the appellants.
In view of the fact that the suit has been filed
by the plaintiff-appellant for partition of the joint property,
in my opinion, only fixed Court fee is payable and not ad
valorem irrespective of the fact that the joint family
consists of moveable and immoveable property.
Saurabh ( Mungeshwar Sahoo, J.)