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 Gujarat - Section

Section 31 in The Gujarat Civil Courts Act, 2005

31. Power to remove difficulties.

(1)If any difficulty arises in giving effect to the provisions of this Act in consequence of the transition to the said provisions from the provisions of any enactment or law in force immediately before the commencement of this act, the State Government in consultation with the High Court may by notification, make such provisions as appear to it to be necessary or expedient for removing the difficulty.
(2)No such notification shall be issued after expiry of two years from the date of commencement of this Act.