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 3] [Entire Act]

Union of India - Subsection

Section 3(1) in The Bihar And Uttar Pradesh (Alteration Of Boundaries) Act, 1968

(1)As from the appointed day,--
(a)there shall be added to the State of Bihar--
(i)all the territories of Ballia district of the State of Uttar Pradesh lying between the fixed boundary and the deep stream of the river Ghaghra, and
(ii)all the territories of that district lying between the fixed boundary and the deep stream of the river Ganga, and
the said territories shall there upon cease to form part of the State of Uttar Pradesh; and
(b)there shall be added to the State of Uttar Pradesh--
(i)all the territories of Saran district of the State of Bihar lying between the fixed boundary and the deep stream of the river Ghaghra, and
(ii)all the territories of Shahabad district of the State of Bihar lying between the fixed boundary and the deep stream of the river Ganga, and the said territories shall thereupon cease to form part of the State of Bihar.