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 1326] [Entire Act]

NCT Delhi - Section

Section 38 in The Delhi Rent Control Act, 1958

38. Appeal to the Tribunal.

(1)An appeal shall lie from every order of the Controller made under this Act [only on questions of law] [Inserted by Act 57 of 1988, section 16 (w.e.f. 1-12-1988).] to the Rent Control Tribunal (hereinafter referred to as the Tribunal) consisting of one person only to be appointed by the Central Government by notification in the Official Gazette:[Provided that no appeal shall lie from an order of the Controller made under section 21.] [Inserted by Act 57 of 1988, section 16 (w.e.f. 1-12-1988).]
(2)An appeal under sub-section (1) shall be preferred within thirty days from the date of the order made by the Controller:Provided that the Tribunal may entertain the appeal after the expiry of the said period of thirty days, if it is satisfied that the appellant was prevented by sufficient cause from filing the appeal in time.
(3)The Tribunal shall have all the power vested in a court under the Code of Civil Procedure, 1908 (5 of 1908), when hearing an appeal.
(4)Without prejudice to the provisions of sub-section (3), the Tribunal may, on an application made to it or otherwise, by order transfer any proceeding pending before any Controller or additional Controller to another Controller or additional Controller and the Controller or additional Controller to whom the proceeding is so transferred may, subject to any special directions in the order of transfer, dispose of the proceeding.
(5)A person shall not be qualified for appointment to the Tribunal, unless he is, or has been, a district judge or has for at least ten years held a judicial office in India.