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 21] [Entire Act]

State of Maharashtra - Section

Section 76H in The City of Nagpur Corporation Act, 1948

76H. Bar of Jurisdiction. - Subject to regional the provisions of this Chapter, no Civil Court shall have jurisdiction to entertain any suit or proceeding in respect of the eviction of any person from any Corporation premises on any of the grounds specified in section 76-B or the recovery of the arrears of rent or the damages payable for use or occupation of such premises.