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 19] [Entire Act]

State of Jammu-Kashmir - Section

Section 25 in Jammu and Kashmir Agrarian Reforms Act, 1976

25. Bar of jurisdiction of Civil Court

— Notwithstanding anything contained in any law for the time being in force —
(a)no Civil Court shall have jurisdiction to settle, decide or deal with any question or to determine any matter arising under this Act or the rules made thereunder; and
(b)no order of any officer or authority passed under this Act or the rules made thereunder shall be called in question in any Civil Court [x x x] [Omitted by Act No. VIII of 1981, section 3.].