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 1] [Entire Act]

Bombay Presidency - Subsection

Section 1(3) in The Bombay Pleaders Act, 1920

(3)[ In that part of the State of Bombay to which it is extended by the Bombay Pleaders (Extension and Amendment) Act, 1958, it shall come into force on such date as the State Government may, by notification in the Official Gazette, appoint.] [Sub-section (3) Stands unmodified by the Maharashtra Adaptation of Laws (State and Concurrent Subjects) Order, 1960.]]