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 Maharashtra - Section

Section 1 in The Maharashtra Personal Inams Abolition Act, 1953

1. Short title, extent and commencement.

(1)This Act may be called [the Maharashtra Personal Inams Abolition Act] [This Short title was substituted for the Short title 'the Bombay Personal Inams Abolition Act, 1952' by Maharashtra 24 of 2012, Schedule entry no. 49, (w.r.e.f. 1.5.1960).].
(2)It extends to the [Bombay area of the State of Maharashtra] [These words were substituted for the words 'pre-Reorganisatlon State of Bombay excluding the transferred territories and' by the Maharashtra Adaptation of Laws (State and Concurrent Subjects) Orders, 1960.] excluding the merged territories.
(3)It shall come into force on such date as the State Government may by notification in the Official Gazette specify in this behalf.