Unlock Advanced Research with PRISMAI Integrated with over 4 crore judgments and laws — designed for legal practitioners, researchers, students and institutions - Know your Kanoon - Doc Gen Hub - Counter Argument - Case Predict AI - Talk with IK Doc - ... Upgrade to Premium Document Options Get in PDF Print it! [Cites 0, Cited by 0] [Section 20A(2)] [Section 20A] [Entire Act] Union of India - Subsection Section 20A(2)(v) in The North-Eastern Areas (Reorganisation) Act, 1971 (v)in section 16, the words "the Court of the Judicial Commissioner and" shall be omitted;