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 45] [Entire Act]

Madras Presidency - Section

Section 62 in Madras Hindu Religious and Charitable Endowments Act, 1951

62. Suits and appeals.

(1)Any party aggrieved by an order passed by the Commissioner-
(i)under section 61, sub-section (1) or sub-section (2), and relating to any of the matters specified in section 57, section 58 or section 60; or
(ii)under section 57, section 58 or section 60 read with sub-section (1) (a), (2) or 4 (a) of section 19 may, within ninety days from the date of the receipt of such order by him, institute a suit in the Court against such order; and the Court may modify or cancel such order, but it shall power to stay the Commissioner's have no order pending the disposal of the suit.
(2)Any party aggrieved by a decree of the Court under sub section (1) may, within ninety days from the date of the decree, appeal to the High Court.
(3)
(a)any scheme for the administration of a religious institution settled or modified by the court in a suit under sub-section (1) or on an appeal under sub-section (2) or any scheme deemed under section 103, clause (d), to have been settled or modified by the Court may, at any time be modified or cancelled by the Court on an application made to it by the Commissioner, the trustee or any person having interest.
(b)Any party aggrieved by an order of the Court under clause (a) may, within ninety days from the date of the order, appeal to the High Court.