[Cites 0, Cited by 4]
[Entire Act]
Union of India - Section
Section 130B in The Customs Act, 1962
130B. Power of High Court or Supreme Court to require statement to be amended.
- [Omitted by the National Tax Tribunal Act, 2005 (49 of 2005), section 30 and Schedule, Part VI (w.e.f. 28-12-2005).]| Prior to its omission, Section 130-C read as under: " 130-C. Case before High Court to be heard by not less than two judges.-(1) When any case has been referred to the High Court under Section 130, or Section 130-A it shall be heard by a Bench of not less than two judges of the High Court and shall be decided in accordance with the opinion of such judges or of the majority, if any, of such judges.(2) Where there is no such majority, the judges shall state the point of law upon which they differ and the case shall then be heard upon that point only by one or more of the other judges of the High Court, and such point shall be decided according to the opinion of the majority of the judges who have heard the case including those who first heard it." |