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 4] [Entire Act]

State of Karnataka - Section

Section 9 in The Karnataka Civil Courts Act, 1964

9. Distribution of work when more than one Judge is appointed to a Court.—

(1)When more than one Senior Civil Judge is appointed to the Court of a Senior Civil Judge, or more than one Civil Judge is appointed to a Court of a Civil Judge, one of the Senior Civil Judge or one of the Civil Judge, shall be appointed as the Principal Senior Civil Judge or the Principal Civil Judge and the others Additional Senior Civil Judges or Additional Civil Judge, as the case may be.
(2)Each of the Judges appointed to the Court of a Senior Civil Judge or a Court of a Civil Judge may exercise all or any of the powers conferred on such Court by this Act or any other law for the time being in force.
(3)Subject to the general or special orders of the District Judge, the Principal Senior Civil Judge or the Principal Civil Judge may, from time to time, make such arrangements as he thinks fit, for the distribution of the business of the Court among the various Senior Civil Judges or Civil Judges thereof.