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 44] [Entire Act]

State of Kerala - Section

Section 271S in Kerala Panchayat Raj Act, 1994

271S. Constitution of Tribunal for Local Self Government Institutions.

(1)The Government shall constitute a Tribunal for every district or for more than one district, to consider and dispose of the appeal of revision filed against the decisions of the Local Self Government Institutions under section 276 of this Act and Section 509 of the Kerala Municipality Act, 1994.
(2)A Tribunal shall consist of one judicial officer having the rank of a District Judge, appointed by the Government in consultation with the Chief Justice of the High Court of Kerala and by notification in the Gazette.
(3)A Tribunal shall have the same powers as are vested in a Civil Court under the code of Civil Procedure, 1908 (Central Act V of 1908) when trying a suit in respect of the following matters, namely -
(a)Summoning and enforcing the attendance of any person and examining him on oath;
(b)Demanding the discovery and production of any document or other material object producible as evidence;
(c)Receiving evidence on affidavits;
(d)Requisitioning any public document or a copy there of from any court or office;
(e)Appointing commissions for the examination of witnesses or in respect of documents.
(4)Any proceeding before the Tribunal shall be deemed to be a judicial proceeding within the meaning of section 193 and section 228 of the Indian Penal Code (Central Act 45 of 1860).
(5)The Tribunal shall be assisted by the officers and staff as the Government may decide.