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 100] [Entire Act]

State of Haryana - Subsection

Section 100(1) in The Punjab Tenancy Act, 1887

(1)In either of the following cases, namely:-
(a)if it appears to a Civil Court that a Court under its control has determined a suit for a class mentioned in Section 77 which under the provisions of that Section should have been heard and determined by a Revenue Court; or
(b)if it appears to a Revenue Court that a Court under its control has determined a suit which should have been heard by a Civil Court, the Civil Court or Revenue Court as the case may be, shall submit the record of the suit to the [High Court.] [Substituted for the words 'Chief Court' by Act 18 of 1919.]