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 3] [Entire Act]

Bombay Presidency - Subsection

Section 3(6) in Bombay Live-Stock Improvement Act, 1933

(6)"Rules" means rules made under section 23;[(7) "Village" means-
(a)as respects the Bombay area of the State of Maharashtra, a village as defined in the Bombay Land Revenue Code, 1879;
(b)as respects the Vidarbha region of the State of Maharashtra, a village as defined in the Madhya Pradesh Land Revenue Code, 1954; and
(c)as respects the Hyderabad area of the State of Maharashtra, a village as defined in the Hyderabad Land Revenue Act;