[Cites 0, Cited by 0]
[Section 1]
[Entire Act]
Bombay Presidency - Subsection
Section 1(2) in Bombay Civil Courts Act, 1869
| Gujarat Amendment.-In its application to the State of Gujarat, in sub-section (2) of section I substitute the words "State of Gujarat" for the words "State of Bombay", Guj. A.L.O. 1960.The Act, however, ceases to apply to the City of Ahmedabad - see Ahmedabad City Courts Act, 1961 (Guj. Act 19 of 1961), Section 19 [w.e.f. 4-11-1961]. |