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 43] [Section 15] [Entire Act]

Union of India - Subsection

Section 15(5) in THE COMMERCIAL COURTS ACT, 2015

(5)In the event that such suit or application is not transferred in the manner specified in sub-section (1), sub-section (2) or sub-section (3), the CommercialAppellate Division of the High Court may, on the application of any of the parties to the suit, withdraw such suit or application from the court before which it is pending and transfer the same for trial or disposal to the Commercial Division or Commercial Court, as the case may be, having territorial jurisdiction over such suit, and such order of transfer shall be final and binding.