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 1] [Section 2] [Entire Act]

State of Gujarat - Subsection

Section 2(7A) in The Bombay Public Trusts Act, 1950

(7A)[ "instrument of trust" means the instrument by which trust is created by the author of the trust and includes a scheme framed by a competent authority;] [These clauses were inserted by Bombay 6 of 1960, Section 4.]