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 24] [Entire Act]

Union of India - Subsection

Section 24(5) in The Gram Nyayalayas Act, 2008

(5)The Gram Nyayalaya shall also have the power—
(a)to dismiss any case for default or to proceed ex parte; and
(b)to set aside any such order of dismissal for default or any order passed by it for hearing the case ex parte.