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 151 in The Tripura Land Revenue And Land Reforms Act, 1960

151. Appeals against order of compensation officer.

(1)From every order passed by a compensation officer under section 150, an appeal shall lie to a Special Judge appointed for, the purpose, within ninety days of the date of the order.
(2)An appeal shall lie to the court of the Judicial Commissioner, from every order passed on appeal by a Special Judge under sub-section (1), within sixty days of the passing of such order, on any of the grounds specified in section 100 of the Code of Civil Procedure, 1908. (5 of 1908).
(3)The decision of the Judicial Commissioner, or of the Special Judge where no second appeal is preferred, or of the compensation officer where no appeal to the Special Judge is preferred, shall be final.