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 2] [Entire Act]

State of Gujarat - Subsection

Section 2(2) in Gujarat Panchayats (Amendment) Act, 1966

(2)after the proviso, the following further proviso shall be inserted, namely:-"Provided further that any such sanction may be given so as to have retrospective effect.".