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 Gujarat - Section

Section 17 in The Mamlatdars' Courts Act, 1906

17. When proceeding may be adjourned.

(1)Where, in the case mentioned in subsection (2) of Section 16, the Mamlatdar is not satisfied from the evidence before him that the notice has been duly served on the defendant, and in sufficient time to enable the defendant to appear and answer on the day filed in the notice, he shall adjourn the trial of the case and issue a fresh notice under Section 14, sub-section (1) to the defendant.
(2)Where any witness who has been duly summoned, or for whose arrest a warrant has been issued under sub-section (2) of Section 15, fails to attend on the day and at the placed fixed, the Mamlatdar may, if he considers there is sufficient reasons, after taking the evidence of those present, adjourn the hearing of the suit from time to time till the attendance of such witness can be enforced.
(3)The Mamlatdar may, for any other sufficient reason to be recorded in writing adjourn the trial of the case for such time as he thinks fit, but not ordinarily exceeding ten days.
(4)The provisions of Sections 15 and 16 shall apply in respect of any day to which the trial of the case maybe adjourned under this Section, as if such day were the day originally fixed for the trial.