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 3(2)] [Section 3] [Entire Act] Bombay Presidency - Subsection Section 3(2)(d) in The Bombay Statutory Corporations (Regional Reorganisation) Act, 1960 (d)the nomination of a chairman or president of any existing corporation as reorganized, or of any new corporation;