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 265] [Entire Act]

State of Gujarat - Subsection

Section 265(a) in The Gujarat Municipalities Act, 1963

(a)"appointed day" means the day from which a change referred to in any of the clauses (a) to (d) of sub-section (1) of section 266 takes effect;