Unlock Advanced Research with PRISMAI Integrated with over 4 crore judgments and laws — designed for legal practitioners, researchers, students and institutions - Know your Kanoon - Doc Gen Hub - Counter Argument - Case Predict AI - Talk with IK Doc - ... Upgrade to Premium Document Options Get in PDF Print it! [Cites 0, Cited by 0] [Section 60(1)] [Section 60] [Entire Act] State of Goa - Subsection Section 60(1)(b) in The Goa, Daman And Diu Reorganisation Act, 1987 (b)be deemed to be provisionally allotted to serve in connection with the affairs of the said State: