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 Punjab - Subsection

Section 1(3) in The Punjab Restitution of Mortgaged Lands Act, 1938

(3)It shall come into force on such date as the [State] [Substituted for the word 'Provincial' by the Adaptation on Laws Order, 1950] Government may by [notification direct.] [It came into force on the 15th May, 1939, - vide Punjab Government Notification No. 2653-R, dated 12th May, 1939]