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 253] [Entire Act]

Union of India - Section

Section 57 in The Indian Stamp Act, 1899

57. Statement of case by Chief Controlling Revenue-authority to High Court.

(1)The Chief Controlling Revenue-authority may state any case referred to it under section 56, sub-section (2), or otherwise coming to its notice, and refer such case with its own opinion thereon,
(a)[ if it arises in a State, to the High Court for that State; [Substituted by the Adaptation of Laws (No.2) Order, 1956, for Cls. (a) to (g).]
(b)[ if it arises in the Union territory of Delhi, to the High Court of Delhi;]
[* * *] [Clause (bb) omitted by the Himachal Pradesh (Adaptation of Laws on Union Subjects) Order, 1973, Section 3 and Sch. (w.r.e.f. 25.1.1971).]
(c)[ if it arises in the Union territory of Arunachal Pradesh or Mizoram, to the Gauhati High Court (the High Court of Assam, Nagaland, Meghalaya, Manipur and Tripura);] [Substituted by the North-Eastern Areas (Reorganisation)(Adaptation of Laws on Union Subjects) Order, 1974, Section 3 and Sch., for Clause (c) (w.r.e.f. 21.1.1972).]
(d)if it arises in the Union territory of the Andaman and Nicobar Islands, to the High Court at Calcutta;
[*] [The word "and" omitted by Regulation 6 of 1963, Section 2 and Sch.]
(e)if it arises in the Union territory of [Lakshadweep] [Substituted by L.M.A.I.A.G.N.A.L.O., 1974, Section 3 and Sch., for "Laccadive, Minicoy and Amindivi Islands" (w.r.e.f. 1.11.1973).] Islands, to the High Court of Kerala;]
(ee)[ if it arises in the Union territory of Chandigarh, to the High Court of Punjab and Haryana;] [Inserted by the Punjab Reorganisation and Delhi High Court (Adaptation of Laws on Union Subjects) Order, 1968, Section 3 and Sch. (w.r.e.f 1.11.1966).]
(f)[ if it arises in the Union territory of Dadra and Nagar Haveli, to the High Court of Bombay.] [Inserted by Regulation 6 of 1963, Section 2 and Sch.]
(2)Every such case shall be decided by not less than three Judges of the High Court [* * *] [The words "Chief Court or Judicial Commissioner's Court" omitted by A.O.1950.] to which it is referred, and in case of difference the opinion of the majority shall prevail