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 0] [Section 20(2)] [Section 20] [Entire Act] Bombay Presidency - Subsection Section 20(2)(ii) in Bombay Land Requisition Act, 1948 (ii)any order made under the said Ordinance requisitioning any land shall be deemed to be made under this Act;