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 32] [Entire Act]

State of Rajasthan - Subsection

Section 32(6) in Rajasthan General Clauses Act, 1955

(6)"British India" shall mean
(i)as respects the period before the commencement of Part III of the Government of India Act 1935, all territories and places within His Majesty's Dominions which were being governed by His Majesty through the Governor General of India or, through any Governor or officer subordinate to the Governor General of India, and
(ii)as respects any period after such commencement and before the establishment of the Dominion of India, all territories for the time being comprised within the Governors Provinces and the Chief Commissioners' Provinces;