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 5] [Section 1] [Entire Act]

Union of India - Subsection

Section 1(3) in The Pharmacy Act, 1948

(3)It shall come into force at once, but Chapters III, IV and V shall take effect in a particular State from such date [* * *] [[ The words " not later than three years from the commencement of this Act"omitted by Act 24 of 1959, Section 2 (w.e.f. 1.5.1960).]] as the State Government may, by notification in the Official Gazette, appoint in this behalf:[Provided that where on account of the territorial changes brought about by the reorganisation of States on the 1st day of November, 1956, Chapters III, IV and V have effect only in a part of a State, the said Chapters shall take effect in the remaining part of that State from such date as the State Government may in like manner appoint.] [ Inserted by Act 24 of 1959, Section 2 (w.e.f. 1.5.1960).]