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 32T(2)] [Section 32T] [Entire Act]

State of Gujarat - Subsection

Section 32T(2)(b) in The Bombay Tenancy and Agricultural Lands Act, 1948

(b)Any such pending application shall be deemed to have abated on the commencement date.