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]

Bombay Presidency - Subsection

Section 3(1) in Bombay Merged Areas, Enclaves and Specified Areas (Amendment of Laws) Act, 1950

(1)to sections 2,-
(a)for clause (2) the following shall be substituted, namely:-
"(2) ‘co-operative society’ shall mean a society registered under any of the provisions corresponding to those contained in the Bombay Co-operative Societies Act, 1925, in force in any of the enclaves or specified areas, as the case may be, or a society registered under the said Act;"
(b)in clause (5),-
(i)for the figures, letters and word "30th January 1940" wherever they occur, the figures, letters and word "25th January 1950" shall be substituted;
(ii)for the words "the date of the coming into operation of this Act or of the establishment of the Board concerned under the repealed Act" wherever they occur, the words, figures and letters "25th day of January 1950" shall be substituted;