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 2] [Entire Act]

Union of India - Subsection

Section 2(h) in The Bombay Reorganisation Act, 1960

(h)"transferred territory" means the territories which, as from the appointed day, are the territories of the State of Gujarat;