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 0] [Entire Act]

State of Punjab - Section

Section 51 in The Punjab Courts Act, 1918

51. [ Reference in existing enactments to Chief Court. [Added by Punjab Act 4 of 1919, section 2 (9).] - In every enactment now in force, and in every appointment, order, rule, bye-law, notification or form made or issued thereunder all references to the Chief Court of the Punjab shall be construed when necessary as referring to the High Courtt of Judicature at Lahore [until the fifteenth day of August, 1947], [from that date and before the comnecement of the Constitution, as referring to the High Court of East Punjab, and after the commencement of the Constitution as referring to the High Court of Punjab] [Substituted for the words 'and thereafter, as referring to the High Court of East Punjab' [vide the Indian Independence (Adaptation of Bengal and Punjab Acts) Order, 1948] by the Adaptation of Laws (Third Amendment) Order, 1951.] [until the thirty-first day of October, 1966 and thereafter as referring to the High Court of Punjab and Haryana.] [Added by Punjab Adaptation of Laws (State and Concurrent Subjects) Order, 1968.]

The Schedule(See Section 2 of this Part)
1 2 3 4
Year No. Subject or short title Extent of repeal
Acts of the Governor-General in Council
1884 XVIII The Punjab Courts Acts The Whole
1888 XIII Ditto Do
1895 XIX Ditto Do
1899 XXV Ditto Do
Acts of the Lieutenant-Governor of the Punjab inCouncil
1909 I Punjab Courts Amendment Act The whole
1912 I Ditto Do
1913 VI Ditto Do
Rules Framed Under Section 46-A[ Rules made by the High Court under the powers conferred by Section 46-A as inserted by Act IV of 1919 in the Punjab Courts Act, 1918, declaring what persons shall be permitted to practise as petition writers in Courts and officers in the Punjab, Regulating the conduct of persons so practising, and determining the authority by which breaches of Rules shall be tried.] [Published in the Rules and Orders of the Punjab High Court, Volume I, Chapter 17-B.]A. Definitions