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 1] [Entire Act]

State of Haryana - Section

Section 117 in The Punjab Land Revenue Act, 1887

117. Disposal of questions as to title in property to be divided.

(1)When there is a question as to title in any of the property of which partition is sought, the Revenue-officer may decline to grant the application for partition until the question has been determined by a competent Court or he may himself proceed to determine the question as though he were such a Court.
(2)Where the Revenue-officer himself proceeds to determine the question the following rules shall apply, namely :
(a)If the question is one over which a Revenue Court has jurisdiction, the Revenue-officer shall proceed as a Revenue Court under the provisions of the Punjab Tenancy Act, 1887.
(b)If the question is one over which a Civil Court has jurisdiction, the procedure of the Revenue-officer shall be that applicable to the trial of an original suit by a Civil Court and he shall record a judgement and decree containing the particulars required by the Code of Civil Procedure to be specified therein.
(c)An appeal shall lie from the decree of the Revenue-officer under clause (b) as though that decree were a decree of a [Subordinate Judge] [Substituted for 'District Judge' by the Punjab Courts Act, 1918 (6 of 1918), Section 49.] in an original suit.
(d)Upon such an appeal being made, the [District Court] [Substituted for the 'Divisional Court' by the Punjab Courts Act, 1918 (6 of 1918), Section 49.] or [High Court] [Substituted for the words 'Chief Court' by Act 18 of 1919.], as the case may be, may issue an injunction to the Revenue-officer requiring him to stay proceeding pending the disposal of the appeal.
(e)From the appellate decree of a [District Court] [Substituted for 'Divisional Court' by the Punjab Courts Act, 1918 (6 of 1918), Section 49.] upon such an appeal, a further appeal shall lie to the [High Court] [Substituted for the words 'Chief Court' by Act 18 of 1919.] if such a further appeal is allowed by the law for the time being in force.