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 28373] [Entire Act]

Union of India - Section

Section 24 in The Code of Civil Procedure, 1908

24. General power of transfer and withdrawal .-

(1)On the application of any of the parties and after notice to the parties and after hearing such of them as desired to be heard, or of its own motion, without such notice, the High Court or the District Court may, at any stage-
(a)transfer any suit, appeal or other proceeding pending before it for trial or disposal to any Court subordinate to it and competent to try or dispose of the same; or
(b)withdraw any suit, appeal or other proceeding pending in any Court subordinate to it; and
(i)try or dispose of the same; or
(ii)transfer the same for trial or disposal to any Court subordinate to it and competent to try or dispose of the same; or
(iii)re-transfer the same for trial or disposal to the Court from which it was withdrawn.
(2)Where any suit or proceeding has been transferred or withdrawn under sub-section (1), the Court which [is thereafter to try or dispose of such suit or proceeding] may, subject to any special directions in the case of an order of transfer, either retry it or proceed from the point at which it was transferred or withdrawn.
(3)[ For the purposes of this section,-
(a)Courts of Additional and Assistant Judges shall be deemed to be subordinate to the District Court;
(b)"proceeding" includes a proceeding for the execution of a decree or order.]
(4)The Court trying any suit transferred or withdrawn under this section from a Court of Small Causes shall, for the purposes of such suit, be deemed to be a Court of Small Causes.
(5)[ A suit or proceeding may be transferred under this section from a Court which has no jurisdiction to try it.] [Inserted by the Code of Civil Procedure (Amendment) Act, 1976, Section 10 (w.e.f. 1.2.1977). ]