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 26] [Entire Act]

Union of India - Section

Section 250 in The Cantonments Act, 2006

250. Courts not to entertain proceedings in certain cases

.-(1) After the commencement of this Act, no Court shall entertain any suit, application or other proceedings in respect of any order or notice unless an appeal under section 340 is preferred and the same is disposed of by the appellate authority under sub-section (3) of section 343 of this Act.
(2)Notwithstanding anything contained in sub-section (1), every suit, application or other proceedings pending in any Court immediately before the commencement of this Act shall continue to be dealt with and disposed of by that Court as if the said section has not been brought into force.