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 Uttar Pradesh - Section

Section 206 in U.P. Revenue Code, 2006

206. Jurisdiction of civil Courts and revenue Courts.

(1)Notwithstanding anything contained in any law for the time being in force, but subject to the provisions of this Code, no Civil Court shall entertain any suit, application or proceeding to obtain a decision or order on any matter which the State Government, the Board, any revenue Court or revenue officer is, by or under this Code, empowered to determine, decide or dispose of.
(2)Without prejudice to the generality of the provisions of sub-section (1), and save as otherwise expressly provided by or under this Code -
(a)no civil Court shall exercise jurisdiction over any of the matters specified in the Second Schedule; and
(b)no Court other than the revenue Court or the revenue officer specified in Column 4 of the Third Schedule shall entertain any suit application or proceeding specified in Column 3 thereof.
(3)Notwithstanding anything contained in this Code, an objection that a Court or officer mentioned in sub-section (2)(b) had or had no jurisdiction with respect to any suit, application or proceeding, shall not be entertained by any appellate, revisional or executing Court, unless the objection was taken before the Court or officer of the first instance, at the earliest opportunity, and in all cases where issues are settled at or before such settlement and unless there has been a consequent failure of justice.