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 6] [Section 158] [Entire Act]

State of Punjab - Subsection

Section 158(1) in The Punjab Land Revenue Act, 1887

(1)a Civil Court shall not have jurisdiction in any matter which the [State Government] [Substituted for the words 'Provincial Government' by the Adaptation of Laws Order, 1950.] or a Revenue-officer is empowered by this Act to dispose of or take cognizance of the manner in which the [State Government] [Substituted for the words 'Provincial Government' by the Adaptation of Laws Order, 1950.] or any Revenue-officer exercises any powers vested in it or him by or under this Act ; and in particular-