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 17] [Entire Act]

State of Gujarat - Subsection

Section 17(3) in The Gujarat Civil Courts Act, 2005

(3)
(a)The provisions of the Provincial Small Cause Act, 1887 (9 of 1887) applicable to Courts of Small Causes, shall apply to a Court invested under sub-section (1) with the jurisdiction of a Court of Small Causes, so far as the exercise of that jurisdiction by those Courts.
(b)Nothing in sub-clause (a) shall, with respect to the Courts invested with the jurisdiction of a Court of Small Causes, apply to suit instituted or proceedings commenced in those Courts prior to the date on which they were invested with that jurisdiction.