Section 104(1) in The Code of Civil Procedure, Svt. 1977 (1920 A.D.)
(1)An appeal shall lie from the following orders, and save as otherwise expressly provided in the body of this Code or by any law for the time being in force, from no other order:[x x x] [Clauses (a) to (f) repealed by Act II of 2002.](ff)[ an order under section 35-A;] [Clause (ff) inserted by Act IV of 1988.][(ff-a) an order under section 91 or section 92 refusing leave to institute a suit of the nature referred to in section 91 or section 92, as the case may be;] [Inserted by Act XI of 1983, Section 36.](g)an order under section 95;(h)an order under any of the provisions of this Code imposing a fine or directing the arrest or detention in the civil prison of any person except where such arrest or detention is in execution of a decree;(i)any order made under rules from which an appeal is expressly allowed by rules:[Provided that no appeal shall lie against any order specified in clause (ff) save on the ground that no order, or an order for payment of a less amount, ought to have been made.] [Proviso to clause (i) inserted by Act IV of 1988.]