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] [Section 371D] [Entire Act]

Union of India - Subsection

Section 371D(7) in Constitution of India, 1950

(7)The High Court for the State shall not have any powers of superintendence over the Administrative Tribunal and no Court (other than the Supreme Court) or tribunal shall exercise any jurisdiction, power or authority in respect of any matter subject to the jurisdiction, power or authority of, or in relation to, the Administrative Tribunal.