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 8] [Entire Act]

Union of India - Subsection

Section 8(1) in The Bihar And Uttar Pradesh (Alteration Of Boundaries) Act, 1968

(1)Except as hereinafter provided--
(a)the jurisdiction of the High Court of Judicature at Allahabad shall, as from the appointed day, extend to the territories transferred by this Act from the State of Bihar to the State of Uttar Pradesh; and
(b)the High Court at Patna shall, as from that day, have no jurisdiction in respect of the said territories.