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 0] [Entire Act]

State of Madhya Bharat - Section

Section 34 in The Bhopal And Vindhya Pradesh (Courts), Act, 1950

34. Revisional powers of the High Court.

(1)The [Subs. by the Adaptation of Laws (No. 2) Order, 1956, for" Court of the Judicial Commissioner"] High Court] may call for the record of any case which has been decided by a Civil Court subordinate to it and in which no appeal lies to it, and
(a)if any Civil Court by which the case was decided appears to have exercised a jurisdiction not vested in it by law, or to have failed to exercise a jurisdiction so vested, or to have acted in the exercise of its jurisdiction with material irregularity, or
(b)if on an application made to it the [Subs. by the Adaptation of Laws (No. 2) Order, 1956, for" Court of the Judicial Commissioner"] High Court] is of opinion that there is an important question of law or custom involved and that such question requires further consideration, the [Subs. by the Adaptation of Laws (No. 2) Order, 1956, for" Court of the Judicial Commissioner"] High Court] may make such order in the case as it thinks fit: Provided that-
(i)no application under clause (b) shall be entertained after in respect of which the application is made unless the applicant satisfies the [Subs. by the Adaptation of Laws (No. 2) Order, 1956, for" Court of the Judicial Commissioner"] High Court] that he had sufficient cause for not making the application within that period,
(ii)no such application shall be admitted in a small, cause suit under the value of one thousand rupees or in an unclassed suit under the value of two hundred rupees,
(iii)on any such application the [Subs. by the Adaptation of Laws (No. 2) Order, 1956, for" Court of the Judicial Commissioner"] High Court] shall not revise the decision of the Court below except in so far as such decision involves a question of law or custom in respect of which the application has been admitted, and
(iv)when any such application has been admitted, the [Subs. by the Adaptation of Laws (No. 2) Order, 1956, for" Court of the Judicial Commissioner"] High Court] shall, subject to proviso (iii), treat the matter of the application, as if it were an appeal. Explanation.- A question of procedure is not a question of law or custom within the meaning of clause (b).
(2)In computing the period of limitation mentioned in proviso (i) to sub- section (1) and in all other respects not herein specified, the period of limitation of the application shall be governed by the provisions of the Indian Limitation Act, 1908 . (9 of 1908 )
(3)Section 115 of the Code of Civil Procedure, 1908 , (5 of 1908 ) shall not apply to the [Subs., ibid., for" States"] Divisions] of Bhopal or Vindhya Pradesh.