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 2] [Entire Act]

NCT Delhi - Section

Section 61 in The Delhi Land Revenue Act, 1954

61. Bar to appeal and suit in Civil Court.

- Such decision shall be at once carried our, and shall not be open to appeal unless the decision is in excess of, or not in accordance with, the award, or unless the decision is impugned on the ground that there is no valid award in law or in fact; and no person shall instituted any suit in the Civil Court for the purpose of setting it aside or against the arbitrators on account of their award.