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 1533] [Entire Act]

Union of India - Section

Section 104 in The Code of Civil Procedure, 1908

104. Orders from which appeal lies .-

(1)An appeal shall lie from the following orders, and save as otherwise expressly provided in the body of this Code or by any law for the time being in force, from no other orders:-[* * * * *]
(ff)[ an order under section 35-A;] [Inserted by Act 9 of 1922, Section 3.]
(ffa)[ an order under section 91 or section 92 refusing leave to institute a suit of the nature referred to in section 91 or section 92, as the case may be;] [Inserted by the Code of Civil Procedure (Amendment) Act, 1976, Section 41 (w.e.f. 1.2.1977).]
(g)an order under section 95;
(h)an order under any of the provisions of this Code imposing a fine or directing the arrest or detention in the civil prison of any person except where such arrest or detention is in execution of a decree;
(i)any order made under rules from which an appeal is expressly allowed by rules:
[Provided that no appeal shall lie against any order specified in clause (ff) save on the ground that no order, or an order for the payment of a less amount, ought to have been made. ] [Inserted by Act 9 of 1922, Section 3. ]
(2)No appeal shall lie from any order passed in appeal under this section.