Unlock Advanced Research with PRISMAI Integrated with over 4 crore judgments and laws — designed for legal practitioners, researchers, students and institutions - Know your Kanoon - Doc Gen Hub - Counter Argument - Case Predict AI - Talk with IK Doc - ... Upgrade to Premium Document Options Get in PDF Print it! [Cites 0, Cited by 2] [Section 86(3)] [Section 86] [Entire Act] State of Gujarat - Subsection Section 86(3)(a) in The Bombay Public Trusts Act, 1950 (a)anything duly done or suffered under the laws hereby repealed or ceasing to apply before the said date;