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]

State of Telangana - Section

Section 1 in Telangana Probation of Offenders Act, 1936

1. Short title, extent and commencement.

(1)This Act may be called [the Telangana Probation of Offenders Act, 1936.] [Substituted for the original short title by the First Schedule to the Andhra Pradesh Laws (Amendment of Short Titles) Act, 1961 (Andhra Pradesh Act IX of 1961) and substituted by G.O.Ms.No.45, Law (F) Department, dated 01.06.2016.]
(2)It extends to the whole of the [State of Telangana.] [Substituted by G.O.Ms.No.45, Law (F) Department, dated 01.06.2016.]
(3)
(a)This section shall come into force at once.
(b)The State Government may, by notification in the Official Gazette, direct that all or any of the remaining provisions of this Act shall come into force in any local area on such date as may be specified in such notification.