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 13] [Entire Act]

Union of India - Section

Section 34 in The Gram Nyayalayas Act, 2008

34. Appeal in civil cases.—

(1)Notwithstanding anything contained in the Code of Civil Procedure, 1908 (5 of 1908) or any other law, and subject to sub-section (2), an appeal shall lie from every judgment or order, not being an interlocutory order, of a Gram Nyayalaya to the District Court.
(2)No appeal shall lie from any judgment or order passed by the Gram Nyayalaya—
(a)with the consent of the parties;
(b)where the amount or value of the subject matter of a suit, claim or dispute does not exceed rupees one thousand;
(c)except on a question of law, where the amount or value of the subject matter of such suit, claim or dispute does not exceed rupees five thousand.
(3)Every appeal under this section shall be preferred within a period of thirty days from the date of the judgment or order of a Gram Nyayalaya:Provided that the District Court may entertain an appeal after the expiry of the said period of thirty days if it is satisfied that the appellant had sufficient cause for not preferring the appeal within the said period.
(4)An appeal preferred under sub-section (1) shall be heard and disposed of by the District Court within six months from the date of filing of the appeal.
(5)The District Court may, pending disposal of the appeal, stay execution of the judgment or order appealed against.
(6)The decision of the District Court under sub-section (4) shall be final and no appeal or revision shall lie from the decision of the District Court:Provided that nothing in this sub-section shall preclude any person from availing of the judicial remedies available under articles 32 and 226 of the Constitution.