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 Assam - Section

Section 8 in The North Cachar Hills Autonomous Districts (Administration of Justice) Rules, 1955

8.

(1)Notwithstanding anything contained in Rule 7, the District Council with the previous approval of the Governor, may-
(a)Constitute by order notified in the Gazette an Additional Subordinate District Council Court or Courts with such powers, jurisdiction and seat as may be specified in the order, in respect of areas within the Autonomous District and make consequential alteration in the jurisdiction of the Courts established under Rule 7;
(b)appoint a single Judicial Officer for the trial of a particular class or classes of suits and cases or for the trial of cases generally in any area within the jurisdiction of the District Council.