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 2] [Entire Act]

State of Gujarat - Subsection

Section 2(1) in The Ahmedabad City Courts Act, 1961

(1)"appointed day" means the day on which the remaining provisions of this Act come into force under sub-section (2) of Section 1;