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(8)] [Section 3] [Entire Act] Bombay Presidency - Subsection Section 3(8)(a) in Bombay Merged Areas, Enclaves and Specified Areas (Amendment of Laws) Act, 1950 (a)for clause (c), the following clause shall be substituted, substituted:-