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 126] [Entire Act]

Union of India - Section

Section 11 in The Special Courts Act, 1979

11. Appeal

.Notwithstanding anything in the Code, an appeal shall lie as of right from any judgment, sentence or order, not being interlocutory order, of a Special Court to the Supreme Court both on facts and on law.
(2)Except as aforesaid, no appeal or revision shall lie to any Court from any judgment, sentence or order of a Special Court.
(3)Every appeal under this section shall be preferred within a period of thirty days from the date of any judgment, sentence or order of a Special Court:Provided that the Supreme Court may entertain an appeal after the expiry of the said period of thirty days if it is satisfied that the appellant had sufficient cause for not preferring the appeal within the period of thirty days.