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 2] [Entire Act]

Greater Bengaluru City Corporation -

Section 3 in The Bangalore City Civil Court Act, 1979

3. Establishment of a City Civil Court.-

(1)As from the appointed date there shall be a City Civil Court for the City of Bangalore.
(2)The City Civil Court shall consist of a Principal City Civil Judge and such number of other City Civil Judges as the State Government may, in consultation with the High Court, determine.
(3)Notwithstanding anything contained in any law, the City Civil Court,-
(a)shall be deemed to be the Principal Civil Court of original jurisdiction in the City of Bangalore;
(b)shall have jurisdiction to receive, try and dispose of all suits and other proceedings of a civil nature and arising within the City of Bangalore except suits or proceedings which are cognizable by the High Court and the Court of Small Causes.
(4)The District Courts, the courts of the Civil Judges and the Munsiff's Courts established under the Karnataka Civil Courts Act, 1964 (Karnataka Act 21 of 1964),-
(a)exercising jurisdiction only within the local limits of the City of Bangalore immediately before the appointed date, shall on and from the said date cease to function and are hereby abolished ;
(b)exercising jurisdiction within the local limits of the City of Bangalore as well as outside such limits immediately before the appointed date, shall, on and from the said date, cease to have jurisdiction within the local limits of the City of Bangalore.
(5)Nothing in sub-section (4), shall prejudice or affect the continued operation of any notice served, injunction issued, direction given, proceedings taken, decree or order passed before the appointed date by any of the courts referred to in that sub-section under the powers then conferred upon those courts.