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 195] [Entire Act]

State of Punjab - Section

Section 15 in East Punjab Urban Rent Restriction Act, 1949

15. Vesting of appellate authority on officers by State Government.

(1)
(a)The [State] [Substituted for 'Provincial' by the Adaptation of Laws Order, 1950.] Government may, by a general or special order, by notification confer on such officers and authorities as they think fit, the powers of appellate authorities for the purposes of this Act, in such area in such classes of cases as may be specified in the order.
(b)Any person aggrieved by an order passed by the Controller may, within fifteen days from the date of such order or such longer period as the appellate authority may allow for reasons to be recorded in writing, prefer an appeal in writing to the appellate authority having jurisdiction. [In computing the period of fifteen days the time taken to obtain a certified copy of the order appealed against shall be excluded.] [Added by Punjab Act 29 of 1956, section 3(i).]
(2)On such appeal being preferred, the appellate authority may order stay of further proceedings in the matter pending decision on the appeal.
(3)The appellate authority shall decide the appeal after sending for the records of the case from the Controller and after giving the parties an opportunity of being heard and, if necessary, after making such further inquiry as it thinks fit either personally or through the Controller.
(4)The decision of the appellate authority and subject only to such decision, an order of the controller shall be final and shall not be liable to be called in question in any Court of Law [except as provided in sub-Section(5) of this Section.] [Substituted for the words 'whether in a suit or other proceedings by way of appeal or revision' by Punjab Act 29 of 1956, section 3(ii).]
(5)[ The High Court may, at any time on the application of any aggrieved party or on its own motion, call for and examine the records relating to any order passed or proceeding taken under this Act for the purpose of satisfying itself as to the legality or propriety of such order or proceedings and may pass such order in relation thereto as it may deem fit.] [Inserted by Punjab Act 29 of 1956, section 3(iii).]