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] [Section 26] [Entire Act]

State of Karnataka - Subsection

Section 26(3) in The Karnataka Civil Courts Act, 1964

(3)The District Judge may re-transfer to the Court of Senior Civil Judge or Civil Judge any proceedings withdrawn or transferred under sub-section (1) to his own or any other court.