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] [Section 2] [Entire Act]

State of Assam - Subsection

Section 2(a) in The Assam Reorganisation (Meghalaya) Act, 1969

(a)" appointed day" means such date 2 as the Central Government may, by notification in the Official Gazette, appoint for the formation of the autonomous State;