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] [Entire Act]

State of Madhya Pradesh - Section

Section 3 in The M.P. Public Trusts (Amendment and Validation) Act, 1964

3. Section 2 to have retrospective effect.

- The principal Act shall be read and construed as if the amendment made by Section 2 had formed part of the principal Act from the commencement thereof.