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]

Union of India - Section

Section 226 in Constitution of India, 1950

226. [ Power of High Courts to issue certain writs. [Substituted by the Constitution (Forty-second Amendment) Act, 1976, Section 38, for Acticle 226 (w.e.f. 1.2.1977). ]

(1)Notwithstanding anything in article 32 [* * *], [every High Court shall have powers, throughout the territories in relation to which it exercises jurisdiction, to issue to any person or authority, including in appropriate cases, any Government, within those territories directions, orders or [writs, including writs in the nature of habeas corpus, mandamus,prohibition, quo warranto and certiorari , or any of them,] [Inserted by the Constitution (Forty-fourth Amendment) Act, 1978, Section 29 (w.e.f. 20.6.1979). Original proviso was omitted by the Constitution (Forty second Amendment) Act, 1976, Section 37 (w.e.f. 1.2.1977).][for the enforcement of any of the rights conferred by Part III and for any other purpose.] [Inserted by the Constitution (Forty-fourth Amendment) Act, 1978, Section 29 (w.e.f. 20.6.1979). Original proviso was omitted by the Constitution (Forty second Amendment) Act, 1976, Section 37 (w.e.f. 1.2.1977).]
(2)The power conferred by clause (1) to issue directions, orders or writs to any Government, authority or person may also be exercised by any High Court exercising jurisdiction in relation to the territories within which the cause of action, wholly or in part, arises for the exercise of such power, notwithstanding that the seat of such Government or authority or the residence of such person is not within those territories.
(3)[ Where any party against whom an interim order, whether by way of injunction or stay or in any other manner, is made on, or in any proceedings relating to, a petition under clause (1), without-
(a)furnishing to such party copies of such petition and all documents in support of the plea for such interim order; and
(b)giving such party an opportunity of being heard, makes an application to the High Court for the vacation of such order and furnishes a copy of such application to the party in whose favour such order has been made or the counsel of such party, the High Court shall dispose of the application within a period of two weeks from the date on which it is received or from the date on which the copy of such application is so furnished, whichever is later, or where the High Court is closed on the last day of that period, before the expiry of the next day afterwards on which the High Court is open; and if the application is not so disposed of, the interim order shall, on the expiry of that period, or, as the case may be, the expiry of the said next day, stand vacated.]
(4)[] [Clause (7) renumbered as Clause (4) by the Constitution (Forty-fourth Amendment) Act, 1978, Section 30 (w.e.f. 1.8.1979).] The power conferred on a High Court by this article shall not be in derogation of the power conferred on the Supreme Court by clause (2) of article 32.