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 Jammu-Kashmir - Section

Section 53 in Jammu and Kashmir Real Estates (Regulation and Development) Act, 2018

53. Powers of Tribunal.

(1)The Appellate Tribunal shall not be bound by the procedure laid down in Code of Civil Procedure, Samvat 1977 but shall be guided by the principles of natural justice.
(2)Subject to the provisions of this Act, the Appellate Tribunal shall have power to regulate its own procedure.
(3)The Appellate Tribunal shall also not be bound by the rules of evidence contained in the Evidence Act, 1872.
(4)The Appellate Tribunal shall have, for the purpose of discharging its functions under this Act, the same powers as are vested in a civil court under the Code of Civil Procedure, Samvat 1977 in respect of the following matters, namely:-
(a)summoning and enforcing the attendance of any person and examining him on oath ;
(b)requiring the discovery and production of documents ;
(c)receiving evidence on affidavits ;
(d)issuing commissions for the examinations of witnesses or documents ;
(e)reviewing its decisions ;
(f)dismissing an application for default or directing it ex parte ; and
(g)any other matter which may be prescribed.
(5)All proceedings before the Appellate Tribunal shall be deemed to be judicial proceedings within the meaning of sections 193, 219 and 228 for the purposes of section 196 of the Ranbir Penal Code, Samvat 1989 and the Appellate Tribunal shall be deemed to be civil court for the purposes of section 195 and Chapter XXVI of the Code of Criminal Procedure, Samvat 1989.