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 39 in The Code of Civil Procedure, Svt. 1977 (1920 A.D.)

39. Transfer of decree.

(1)The Court which passed a decree may, on the application of the decree-holder, send it for execution to another Court [of competent jurisdiction.-] [Inserted ibid.]
(a)if the person against whom the decree is passed actually and voluntarily reside or carries on business, or personally works for gain, within the local limits of the jurisdiction of such other Court, or
(b)if such person has not property within the local limits of the jurisdiction of the Court which passed the decree sufficient to satisfy such decree and has property within the local limits of the jurisdiction of such other Court, or
(c)if the decree directs the sale or delivery of immovable property situate outside the local limits of the jurisdiction of the Court which passed it, or
(d)if the Court which passed the decree considers for any other reason, which it shall record in writing, that the decree should be executed by such other Court.
(2)The Court which passed a decree may of its own motion send it for execution to any subordinate Court of competent jurisdiction.
(3)[ For the purposes of this section, a Court shall be deemed to be a Court of competent jurisdiction if, at the time of making the application for the transfer of decree to it, such Court would have jurisdiction to try the suit in which such decree was passed] [Inserted by Act No. XI of 1983, section 14, w.e.f. 15-8-1983.].