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 218] [Entire Act] State of Gujarat - Subsection Section 218(a) in Gujarat High Court Rules, 1993 (a)"Act" means the Banking Companies Act, 1949 (Act X of 1949), as amended from time to time.