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 12] [Entire Act]

Bombay Presidency - Subsection

Section 12(2) in The Bombay Cotton Contracts Act, 1932

(2)Forward contracts entered into before the date when this Act comes into operation and which would not have been void, under the provisions of the Bombay Cotton Contracts Act, 1992, shall not be deemed to be void merely because they contravene the provisions of this Act and by-laws made thereunder.