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 207] [Entire Act]

Union of India - Section

Section 31 in The Recovery Of Debts Due To Banks And Financial Institutions Act, 1993

31. Transfer of pending cases.

(1)Every suit or other proceeding pending before any Court immediately before the date of establishment of a Tribunal under this Act, being a suit or proceeding the cause of action whereon it is based is such that it would have been, if it had arisen after such establishment, within the jurisdiction of such Tribunal, shall stand transferred on that date to such Tribunal:Provided that nothing in this sub-section shall apply to any appeal pending as aforesaid before any Court.[Provided further that any recovery proceedings in relation to the recovery of debts due to any multi-State co-operative bank pending before the date of commencement of the Enforcement of Security Interest and Recovery of Debts Laws (Amendment) Act, 2012 under the Multi-State Co-operative Societies Act, 2002, shall be continued and nothing contained in this section shall apply to such proceedings.] [Inserted by Act No. 1 OF 2013]
(2)Where any suit or other proceeding stands transferred from any Court to a Tribunal under sub-section (1),
(a)the Court shall, as soon as may be after such transfer, forward the records of such suit or other proceeding to the Tribunal; and
(b)the Tribunal may, on receipt of such records, proceed to deal with such suit or other proceeding, so far as may be, in the same manner as in the case of an application made under section 19 from the stage which was reached before such transfer or from any earlier stage [* * *] [The words "or de novo" omitted by Act 1 of 2000, Section 13 (w.r.e.f. 17.1.2000).] as the Tribunal may deem fit.