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 205] [Entire Act]

Union of India - Section

Section 15 in The Public Premises (Eviction Of Unauthorised Occupants) Act, 1971

15. Bar of jurisdiction.—

No court shall have jurisdiction to entertain any suit or proceeding in respect of—
(a)the eviction of any person who is in unauthorised occupation of any public premises, or
(b)the removal of any building, structure or fixture or goods, cattle or other animal from any public premises under section 5A, or
(c)the demolition of any building or other structure made, or ordered to be made, under section 5B, or
(cc)the sealing of any erection or work or of any public premises under section 5C, or
(d)the arrears of rent payable under sub-section (1) of section 7 or damages payable under sub-section (2), or interest payable under sub-section (2A), of that section, or
(e)the recovery of—
(i)costs of removal of any building, structure or fixture or goods, cattle or other animal under section 5A, or
(ii)expenses of demolition under section 5B, or
(iii)costs awarded to the Central Government or statutory authority under sub-section (5) of section 9, or
(iv)any portion of such rent, damages, costs of removal, expenses of demolition or costs awarded to the Central Government or the statutory authority.