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 4] [Section 89] [Entire Act]

State of Gujarat - Subsection

Section 89(1) in The Bombay Tenancy and Agricultural Lands Act, 1948

(1)The enactment specified in [Schedule] [These words and figures were substituted for the words 'the Schedule' by Bombay 13 of 1956, section 49.] is hereby repealed to the extent mentioned in the fourth column thereof.