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] [Entire Act]

State of Gujarat - Section

Section 8 in Gujarat Municipalities (Amendment) Act, 1969

8. Repeal of Guj. Ord. 1 and 2 of 1969.- The Gujarat Municipalities (Amendment) Ordinance, 1969 (Guj. Ord. 1 and 2 of 1969) and the Gujarat Municipalities (Second Amendment) Ordinance, 1969 (Guj. Ord. 1 and 2 of 1969) are hereby repealed and the provisions of sections 7 and 25 of the Bombay General Clauses Act, 1904 (Bom. I of 1904) shall apply to such repeal as if the Ordinances were enactments.