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 181] [Entire Act]

Union of India - Section

Section 224 in Government of India Act, 1935

224.

(1)Every High Court shall have superintendence over all courts in. India for the time being subject to its appellate jurisdiction, and may do any of the following things, that is to say,-
(a)call for returns;
(b)make and issue general rules and prescribe forms for regulating the practice and proceedings of such courts ;
(c)prescribe forms in which books, entries and accounts shall be kept by the officers of any such courts; and
(d)settle tables of fees to be allowed to the sheriff, attorneys, and all clerks and officers of courts:
Provided that such rules, forms and tables shall not be inconsistent with the provision of any law for the time being in force, and shall require the previous approval of the Governor.
(2)Nothing in this section shall be construed as giving to a High Court any jurisdiction to question any judgment of any inferior court which is not otherwise subject to appeal or revision.GOI.225