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 6, Cited by 812] [Constitution]

Constitution Article

Article 131 in Constitution of India

131. Original jurisdiction of the Supreme Court

Subject to the provisions of this Constitution, the Supreme Court shall, to the exclusion of any other court, have original jurisdiction in any dispute--
(a)Between the Government of India and one or more Slates;
(b)between the Government of India and any State or States on one side and one or more other States on the other; or
(c)between two or more States, if and in so far as the dispute involves any question (whether of law or fact) on which the existence or extent of a legal right depends:
Provided that the said jurisdiction shall not extend to a dispute arising out of any treaty, agreement, covenant, engagement, named or other similar instrument which, having been entered into or executed before the commencement of this Constitution, continues in operation after such commencement, or which provides that the said jurisdiction shall not extend to such a dispute.[Editorial comment-The Constitution (Seventh Amendment) Act, 1956, it was substituted due to the absence of Part B states the clause in this article needs to be amended. It discusses the Supreme Court’s original jurisdiction. The jurisdiction of the Supreme Court needs to be revised because the Part B states have changed. Also Refer ]