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]

State of Karnataka - Subsection

Section 3(38c) in The Karnataka General Clauses Act, 1899

(38c)[ "State Government",- [Adapted by the Karnataka Adaptations of Laws Order, 1973 w.e.f. 1.11.1973]
(a)as respect anything done after the commencement of the Constitution and before the commencement of the Constitution (Seventh Amendment) Act, 1956, shall mean the Rajpramukh of the State of Mysore; and
(b)as respect anything done [x x x] after the commencement of the Constitution (Seventh Amendment) Act, 1956, [and before 1st November, 1973] [Adapted by the Karnataka Adaptations of Laws Order, 1973 w.e.f. 1.11.1973] shall mean the Governor of the State of Mysore;]
(c)[ as respect anything done or to be done after 1st November, 1973 shall mean the Governor of the State of Karnataka;] [Adapted by the Karnataka Adaptations of Laws Order, 1973 w.e.f. 1.11.1973]]