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 54] [Entire Act]

State of Goa - Subsection

Section 54(3) in The Government of Union Territories Act, 1963

(3)The period of five years referred to in section 5 shall in the case of a Legislative Assembly functioning under this section be deemed to have commenced -
(i)in the case of the Legislative Assembly of the Union territory of Himachal Pradesh, on the 3rd August, 1962;
(ii)in the case of the Legislative Assembly of the Union territory of Manipur, on the 3rd August, 1962;
(iii)in the case of the Legislative Assembly of the Union territory of Tripura, on the 1st August, 1962; and
(iv)in the case of the Legislative Assembly of the Union territory of Pondicherry, on the 25th August, 1959.