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 1] [Section 1] [Entire Act]

Union of India - Subsection

Section 1(3) in The Sikh Gurdwaras Act, 1925

(3)It shall come into force on such date as the [State] [Substituted for the word 'Provincial' by the Adaptation of Laws Order, 1950.] Government may by notification appoint in this [behalf] [Added by Punjab Act No. 1 of 1959, Section 2(2).]and, in the extended territories, on the commencement of the Sikh Gurdwaras (Amendment) Act, 1959 (hereinafter referred to as the Amending Act.)]