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 1] [Entire Act]

State of Bihar - Subsection

Section 1(2) in Santhal Parganas Tenancy (Supplementary Provisions) Act, 1949

(2)It shall come into force on such date as the [State] [Substituted by para 4 (1) of the ALO for 'Provincial'] Government may by notification, appoint in this behalf.