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 43] [Constitution]

Constitution Article

Article 224A in Constitution of India

224A. Appointment of retired Judges at sittings of High Courts

Notwithstanding anything in this Chapter, the National Judicial Appointments Commission on a reference made to it by the Chief Justice of a High Court for any State, may with the previous consent of the President, request any person who has held the office of Judge of that Court or of any other High Court to sit and act as a Judge of the High Court for that State, and every such person so requested shall, while so sitting and acting, be entitled to such allowances as the President may by order determine and have all the jurisdiction, powers and privileges of, but shall not otherwise be deemed to be, a Judge of that High Court:Provided that nothing in this article shall be deemed to require any such person as aforesaid to sit and act as a Judge of that High Court unless he consents so to do.[Editorial comment-The Constitution (Fifteenth Amendment) Act, 1963, it allows for the appointment of a former High Court judge to serve as a High Court judge with the previous consent of the President..][Editorial comment-The Constitution (Ninety-ninth Amendment) Act, 2012, in Article 224A of the Constitution, the phrase “the Chief Justice of a High Court for any State may at any time, with the previous consent of the President” should be replaced with the phrase “National Judicial Appointment Commission on a reference made to it by the Chief Justice of a High Court for any State, with the previous consent of the President.”Also Refer]