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 9] [Section 34] [Entire Act]

Union of India - Subsection

Section 34(1) in The Prevention Of Terrorism Act, 2002

(1)Notwithstanding anything contained in the Code, an appeal shall lie from any judgment, sentence or order, not being an interlocutory order, of a Special Court to the High Court both on facts and on law.Explanation. For the purposes of this section, High Court means a High Court within whose jurisdiction, a Special Court which passed the judgment, sentence or order, is situated.