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 6] [Entire Act]

Bombay Presidency - Subsection

Section 6(1) in The Bombay Cotton Contracts Act, 1932

(1)The Board of Directors may, subject to the sanction of the [Provincial Government] [The words 'Provincial Government' were substituted for the words 'Governor in Council' by the Adaptation of Indian Laws Order in Council.], make and from time to time, add to, vary or rescind by-laws for the regulation and control of transactions on cotton.