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 100] [Entire Act]

State of Punjab - Subsection

Section 100(3) in The Punjab Tenancy Act, 1887

(3)If it appears to the [High Court] [Substituted for the words 'Chief Court' by Act 18 of 1919.], otherwise than on submission of a record under Sub- section (1), that a Civil Court under its control has determined a suit of a class mentioned in Section 77 which under the provisions of that section should have been heard and determined by a Revenue Court, the [High Court] [Substituted for the words 'Chief Court' by Act 18 of 1991.] may pass any order which it might have passed if the record had been submitted to it under that Sub- section.