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] [Entire Act]

State of Himachal Pradesh - Section

Section 149 in The Himachal Pradesh Land Revenue Act, 1953

149. Control over such officers and appeals from and revision of their decree and orders.

(1)The State Government may by notification direct that the provisions of [this Act] [Substituted by Section 9 of H.P. Act 11 of 1955 for the words 'This Chapter'.] with respect to the superintendence and control over Revenue Officers shall, subject to any modification of those provisions which the State Government thinks fit, apply to any Revenue Officer, except the Financial Commissioner, who has been invested with powers of Civil Court of any of the classes specified in the Himachal Pradesh Courts Order and that appeal shall lie from his decrees and orders to, and his decrees and orders be subject to revision by a Revenue Officer invested under the last foregoing section with the powers of a Court which would be competent under the Himachal Pradesh Courts Order to hear appeals from, or revise such decrees and orders if they had been made by a Court with the powers of which the Revenue Officer who made them has been invested.
(2)In the absence of any such notification, a Revenue Officer invested under [sub-section (1) of section 148] [Substituted by ibid, for the words 'the last foregoing sub-section'.] with the powers of any such Civil Court as aforesaid shall, with respect to the exercise of those powers, be deemed to be such a Civil Court for the Himachal Pradesh Courts Order.