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 117(2)] [Section 117] [Entire Act]

State of Haryana - Subsection

Section 117(2)(e) in The Punjab Land Revenue Act, 1887

(e)From the appellate decree of a [District Court] [Substituted for 'Divisional Court' by the Punjab Courts Act, 1918 (6 of 1918), Section 49.] upon such an appeal, a further appeal shall lie to the [High Court] [Substituted for the words 'Chief Court' by Act 18 of 1919.] if such a further appeal is allowed by the law for the time being in force.