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 5] [Section 99] [Entire Act]

Union of India - Subsection

Section 99(2) in Government of India Act, 1935

(2)Without prejudice to the generality of the powers conferred by the preceding subsection, no Federal law shall, on the ground that it would have extra territorial operation, be deemed to be invalid in so far as it applies-
(a)to British subjects and servants of the Crown in any, part of India ; or
(b)to British subjects who are domiciled in any part of India wherever they may be; or
(c)to, or to persons on, ships or aircraft registered in British India or any Federated State wherever they may be; or
(d)in the case of a law with respect to a matter accepted in the Instrument of Accession of a Federated State as a matter with respect to which the Federal Legislature may make laws for that State, to subjects of that State wherever they may be; or
(e)in the case of a law for the regulation or discipline of any naval, military, or air force raised in British India, to members of, and persons attached to, employed with or following, that force, wherever they may be.
GOI.100