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] [Entire Act]

Bombay Presidency - Section

Section 2 in The Bombay Extension of Laws to Non-Scheduled (Partially Excluded) Areas Act, 1954

2. Extension of Laws to certain areas.

(1)All the Acts specified in the First Schedule and so much of the Acts specified in the Second Schedule as relates to matters with respect to which the State Legislature has power to make laws are hereby extended to, and shall be in force in, the areas specified in the Fourth Schedule (hereinafter referred to the said areas).
(2)So much of the amendments made in the principal Acts specified in column 1 of the Third Schedule by the Acts specified in column 2 thereof as relates to matters with respects to which the State Legislature has power to make laws shall be deemed to have been made in the said principal Acts with effect from the date on which this Act comes into force and on and from the said date the principal Acts as so amended shall have effect in the said areas.
(3)All appointments, delegations, rules, regulations, bye-laws, notifications, orders, schemes and forms made or issued or deemed to have been made or issued under the said Acts and in force shall be deemed to extend to, and be in force in, the said areas until repealed, modified or revised by any competent authority.