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] [Section 80] [Entire Act]

Union of India - Subsection

Section 80(5) in The Bombay Reorganisation Act, 1960

(5)Nothing in this section shall be deemed to affect the operation, after the appointed day, of the All-India Services Act, 1951 (61 of 1961), or the said services constituted under sub-section (2) and in relation to the members of those services borne on the said cadres.