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]

Union of India - Section

Section 11 in THE TRIBUNALS REFORMS (RATIONALISATION AND CONDITIONS OF SERVICE) ORDINANCE, 2021

11. In the Control of National Highways (Land and Traffic) Act, 2002,—

Amendment of Act 13 of 2003.
(a)in section 2,–
(i)clause (a) shall be omitted;
(ii)after clause (d), the following clause shall be inserted, namely:––
(da)“Court” means the principal Civil Court of original jurisdiction in a district, and includes the High Court in exercise of its ordinary original civil jurisdiction;’;
(iii)clause (l) shall be omitted;
(b)in Chapter II, in the Chapter heading, the words “AND TRIBUNALS, ETC.” shall be omitted;
(c)section 5 shall be omitted;
(d)for section 14, the following section shall be substituted, namely:– Appeals. “14. An appeal from any order passed, or any action taken, excluding issuance or serving of notices, under sections 26, 27, 28, 36, 37 and 38 by the Highway Administration or an officer authorised on its behalf, as the case may be, shall lie to the
Court.”;
(e)sections 15 and 16 shall be omitted;
(f)in section 17, for the word “Tribunal”, at both the places where it occurs, the word “Court” shall be substituted;
(g)section 18 shall be omitted;
(h)in section 19, for the word “Tribunal”, at both the places where it occurs, the word “Court” shall be substituted;
(i)section 40 shall be omitted;
(j)in section 41,––
(i)the words “or every order passed or decision made on appeal under this Act by the Tribunal” shall be omitted;
(ii)the words “or Tribunal” shall be omitted;
(k)in section 50, in sub-section (2), clause (f) shall be omitted.