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 8] [Entire Act]

State of Rajasthan - Section

Section 32 in Rajasthan Municipalities Act, 2009

32. Appeals from orders of District Judge.

(1)An appeal shall lie to the High Court from every order made by the District Judge on the petition presented under Section 31.
(2)The High Court shall, subject to the provisions of this Act and the rules made thereunder, have the same powers, jurisdiction and authority, and follow the same procedure, with respect to an appeal under this Section as if the appeal was an appeal from an original decree passed by a civil Court situated within the local limits of its civil appellate jurisdiction.
(3)Every appeal under this Section shall be preferred within a period of thirty days from the date of the order appealed from:Provided that the High Court may entertain an appeal after the expiry of the said period of thirty days, if it is satisfied that the appellant had sufficient cause for not preferring the appeal within such period.
(4)Where an appeal has been preferred against an order declaring the election of all or any of the returned candidates to be void, the High Court may, on sufficient cause being shown, stay operation of the order appealed from and in such a case the order shall be deemed not to have taken effect.
(5)Every appeal shall be decided as expeditiously as possible and endeavour shall be made to determine it finally within three months from the date on which the memorandum of appeal is presented to the High Court.