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 1] [Entire Act]

State of Haryana - Section

Section 98 in The Punjab Tenancy Act, 1887

98. Power to refer party to Civil Courts.

(1)If, in any proceeding pending before a Revenue Court exercising original, appellate or revisional jurisdiction it appears to the court that any question in issue is more proper for decision by a Civil Court, the Revenue Court may, with the previous sanction of the court, if, any to the control of which it is immediately subject, require, by order in writing, any party to the proceeding to institute, within such time at it may for fix in this behalf, a suit in the Civil court for the purpose of obtaining a decision on the question, and, if he fails to comply with the requisition, may decide the question, as it thinks fit.
(2)If the party institutes the suit in compliance with the requisition, the Revenue Court shall dispose of the proceeding pending before it in accordance with the final decision of the Civil Court of first instance or appeal, as the case may be.