[Cites 0, Cited by 40]
[Entire Act]
Union of India - Section
Section 1 in Indian Forest Act, 1927
1. Short title and extent. - (1) This Act may be called The Indian Forest Act, 1927.
| [Gujarat]. - In its application to the State of Gujarat, in Section 1,(i) in sub-S. (2), add the following proviso, namely:Provided that on the commencement of the Indian Forest (Gujarat Unification and Amendment) Act, 1960, this Act shall also extend to the Saurashtra area of the State of Gujarat;(ii) to sub-S. (3), the following proviso shall be added, namely:Provided that on the commencement of the Indian Forest (Gujarat Unification and Amendment) Act, 1960, this Act shall come into force in the Saurashtra area of the State of Gujarat.Gujarat Act 15 of 1960, Section 6 (w.e.f. 6-12-1960).[Himachal Pradesh].- In its application to the State of Himachal Pradesh, in Section 1, after sub-S. (2), insert the following sub-S. (2-A), namely:(2-A) Notwithstanding anything contained in sub-section (2), it also extends to such territories which, immediately before the 1st November, 1956, were comprised in the State of Patiala and East Punjab States Union and have since merged with Himachal Pradesh under section 5 of the Punjab Reorganisation Act, 1966.H.P. Act 25 of 1968 (w.e.f. 17-2-1969).[Madhya Pradesh].- In its application to the State of Madhya Pradesh, in Section 1,(a) in sub-S. (1), add, at the end other than the Madhya Bharat and Sironj regions of the State of Madhya Pradesh;(b) in sub-S. (3), add It also applies to the territories comprised in the Madhya Bharat, Vindhya Pradesh, Bhopal and Sironj regions of the State of Madhya Pradesh.M.P. Act 23 of 1958, Section 3.[Maharashtra].- In its application to the State of Maharashtra, in Section 1,(a) in sub-S. (2), after the words Part B States, add other than the Hyderabad area of the State of Maharashtra;(b) to sub-S. (3), add the following proviso, namely:Provided that, on the commencement of the Indian Forest (Maharashtra Unification and Amendment) Act, 1961, this Act shall be in force in the Hyderabad area of the State of Maharashtra.Maharashtra Act 6 of 1961, Section 6 (w.e.f. 3-2-1961).[Punjab, Haryana and Chandigarh].- In Section 1, after sub-S. (2), insert the following sub-S. (2-A), namely:(2-A) Notwithstanding anything contained in sub-section (2), it also extends to the territories which, immediately before the 1st November, 1956, were comprised in the State of Patiala and East Punjab States Union.Punjab Act 13 of 1962, Section 2 (w.e.f. 10-7-1962). |