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 4] [Entire Act]

State of Gujarat - Subsection

Section 4(a) in The Bombay Irrigation Act, 1879

(a)appoint such officers with such designations, and assign to them respectively such powers and duties, under this Act, as [[State] [These words were substituted for the words 'Government in Council' by the Adaptation of Indian Laws Order in Council.] Government] or such officer may deem fit: