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 Kerala - Section

Section 38 in Kerala Real Estate (Regulation and Development) Act, 2015

38. Application for settlement of disputes and appeals to Appellate Tribunal.

(1)The Government or the competent authority or any person aggrieved by any direction or order or decision of the. Authority may prefer an appeal to the Appellate Tribunal.
(2)Every appeal made under sub-section (1) shall be preferred within a period of thirty days from the date on which a .copy of the direction or order or decision made by the Authority is received by the Government or the competent authority or the aggrieved person and it shall.be in such form, and accompanied by such fee, as may be prescribed:Provided that the Appellate Tribunal may entertain any appeal after the expiry of sixty days if it is satisfied that there was sufficient cause for not filing it within that period.
(3)On receipt of an appeal under sub-section (1), the Appellate Tribunal may after giving the parties an opportunity of being heard, pass such orders as it thinks fit.
(4)The Appellate Tribunal shall send a copy of every order made by it to the parties and to the Authority.
(5)The appeal preferred under sub-section (1), shall be dealt with by it as expeditiously as possible and dispose it within a period of sixty days from the date of receipt of appeal:Provided that where any such appeal could not be disposed of within the said period of sixty days, the Appellate Tribunal shall record its reasons in writing for not disposing of the appeal within that period.
(6)The Appellate Tribunal may, for the purpose of examining the legality or propriety or correctness of any order or decision of the Authority, on its own motion or otherwise, call for the records relevant to disposing of such appeal and make such orders as it thinks fit.