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]

NCT Delhi - Section

Section 38A in The Delhi Rent Control Act, 1958

38A. [ Additional Rent Control Tribunals. [Inserted by Act 37 of 1984, section 2 (w.e.f. 26-5-1984).] - (1) For the expeditious disposal of appeals and applications under section 38, the Central Government may, by notification in the Official Gazette, constitute as many Additional Rent Control Tribunals as it deems fit and appoint to each such Additional Rent Control Tribunal (hereinafter referred to as the Additional Tribunal) one person qualified for appointment to the Tribunal in accordance with the provisions of sub-section (5) of that section.

(2)Notwithstanding anything contained in section 38, the Tribunal may, by order in writing, [Inserted by Act 37 of 1984, section 2 (w.e.f. 26-5-1984).] -
(a)specify the appeals or classes of appeals under sub-section (1) of that section which may be preferred to and disposed of by each Additional Tribunal and the classes of cases in which each Additional Tribunal may exercise the powers of the Tribunal under sub-section (4) of that section; [Inserted by Act 37 of 1984, section 2 (w.e.f. 26-5-1984).]
(b)transfer any appeal or proceeding pending before it for disposal to, any Additional Tribunal; or [Inserted by Act 37 of 1984, section 2 (w.e.f. 26-5-1984).]
(c)withdraw any appeal or proceeding pending before any Additional Tribunal and dispose it of itself or transfer the appeal or proceeding for disposal to any other Additional Tribunal. [Inserted by Act 37 of 1984, section 2 (w.e.f. 26-5-1984).]
(3)The provisions of sub-sections (2) and (3) of section 38 shall apply in relation to an Additional Tribunal as they apply in relation to the Tribunal.] [Inserted by Act 37 of 1984, section 2 (w.e.f. 26-5-1984).]