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 32] [Entire Act]

State of Kerala - Section

Section 4 in Kerala High Court Act, 1958

4. Powers of a Bench of two Judges.

- The powers of the High Court in relation to the following matters may be exercised by a Bench of two Judges, provided that if both Judges agree that the decision involves a question of law they may order that the matter or question of law be referred to a Full Bench:-
(1)Any matter in respect of which the powers of the High Court can be exercised by a Single Judge.
(2)An appeal -
(a)from a decree or order of a civil court, except those coming under section 3;
(b)from the judgement of a criminal court in which a sentence of death or imprisonment for life has been passed on the appellant or on a person tried with him.
(3)A reference -
(a)under section 113 of the Code of Civil Procedure, 1908;
(b)under section 307, section 374 or section 432 of the Code of Criminal Procedure, 1898.
(4)An application under Rule 2 of order XLV of the First Schedule to the Code of Civil Procedure, 1908.
(5)An application for the exercise of the powers conferred by section 491 of the Code of Criminal Procedure, 1898 or by clause (1) of article 226 of the Constitution of India where such power relates to the issue of a writ of the nature of hebeas corpus.
(6)An appeal from any original judgement, order or decree passed by a Single Judge.
(7)All matters not expressly provide for in this Act or in any other law for the time being in force.