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 6] [Section 51] [Entire Act]

Union of India - Subsection

Section 51(1) in The States Reorganisation Act, 1956

(1)The principal seat of the High Court for a new State shall be at such place as the President may, by notified order, appoint.