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 5] [Entire Act]

State of Kerala - Section

Section 114 in Kerala Panchayat Raj Act, 1994

114. Procedure in appeal.

(1)Subject to the provisions of this Act and of the rules, if any, made there under the District Court or the High Court may dispose of the appeal in accordance with the procedure laid down in the Code of Civil Procedure, 1908 (Central Act 5 of 1908) for the hearing of appeals and the decision of the Court in the appeal shall be final:Provided that such appeals shall be disposed of, as far as possible within six months from the date of filing of such appeals.
(2)As soon as an appeal is decided, the Appellate Court shall intimate the substance of the decision to the State Election Commission and the President of the Panchayat concerned and as soon as may be, thereafter shall send to the State Election Commission an authenticated copy of the decision; and upon its receipt, the State Election Commission shall -
(a)forward copies thereof to the authorities to which copies of the order of the court were forwarded under section 106; and
(b)cause the decision to be published in such manner as the State Election Commission may deem fit.