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] [Section 9] [Entire Act]

State of Gujarat - Subsection

Section 9(1) in The Ahmedabad City Courts Act, 1961

(1)An appeal shall lie to the High Court from-
(a)every decree passed by any Judge of the City Court, and
(b)such orders passed by such Judge as are specified in, and to the extent provided by Section 104 of the Code of Civil Procedure, 1908 (V of 1908).