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 37] [Entire Act]

Union of India - Subsection

Section 37(4) in The Bombay Reorganisation Act, 1960

(4)Any order made by the High Court of Bombay-
(a)before the appointed day, in any proceedings transferred to the High Court of Gujarat by virtue of sub-section (2) or
(b)in any proceedings with respect to which the High Court at Bombay retains jurisdiction by virtue of sub-section (3),shall for all purposes have effect, not only as an order of the High Court at Bombay, but also an order made by the High Court of Gujarat.