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]

Union of India - Section

Section 3 in THE TRIBUNALS REFORMS (RATIONALISATION AND CONDITIONS OF SERVICE) ORDINANCE, 2021

3. In the Cinematograph Act, 1952, —

(a)in section 2, clause (h) shall be omitted;
(b)in section 5C,–
(i)for the word “Tribunal”, at both the places where it occurs, the words “High Court” shall be substituted;
(ii)sub-section (2) shall be omitted;
(c)sections 5D and 5DD shall be omitted;
(d)in section 6, the words “or, as the case may be, decided by the Tribunal (but not including any proceeding in respect of any matter which is pending before the Tribunal)” shall be omitted;
(e)in sections 7A and 7C, for the word “Tribunal”, wherever it occurs, the words “High Court” shall be substituted;
(f)in sections 7D, 7E and 7F, the words “the Tribunal,”, wherever they occur, shall be omitted;
(g)in section 8, in sub-section (2), clauses (h), (i),
(j)and
(k)shall be omitted.