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 2] [Section 49] [Entire Act]

Union of India - Subsection

Section 49(1) in The States Reorganisation Act, 1956

(1)The High Courts exercising immediately before the appointed day jurisdiction in relation to the existing States of Bombay, Madhya Pradesh, and Punjab shall, as from the appointed day, 329 be deemed to be the High Courts for the new States of Bombay, Madhya Pradesh and Punjab, respectively.