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 3] [Entire Act]

Union of India - Subsection

Section 3(1) in Federal Court (Enlargement of Jurisdiction) Act, 1947

(1)an appeal shall lie to the Federal Court from any judgment to which this Act applies-
(a)without the special leave of the Federal Court, if an appeal could have been brought to His Majesty in Council without special leave under the provisions of the Code (5 of 1908)of Civil Procedure, 1908, or of any other law in force immediately before the appointed day, and
(b)with the special leave of the Federal Court in any other case ;