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 95] [Entire Act]

Union of India - Subsection

Section 95(1) in The Code of Civil Procedure, 1908

(1)Where, in any suit in which an arrest or attachment has been effected or a temporary injunction granted under the last preceding section,-
(a)it appears to the Court that such arrest, attachment or injunction was applied for on insufficient grounds, or
(b)the suit of the plaintiff fails and it appears to the Court that there was no reasonable or probable ground for instituting the same, the defendant may apply to the Court, and the Court may, upon such application, award against the plaintiff by its order such amount, [not exceeding fifty thousand rupees], as it deems a reasonable compensation to the defendant for the [expense or injury (including injury to reputation) caused to him] [Substituted by the Code of Civil Procedure (Amendment) Act, 1976, Section 32, for " expenses and injury caused to him" (w.e.f. 1.2.1977).]:
Provided that a Court shall not award, under this section, an amount exceeding the limits of its pecuniary jurisdiction.