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 3] [Entire Act]

Bengal Presidency - Subsection

Section 3(38) in Bengal General Clauses Act, 1899

(38)"Scheduled District" shall mean a "Scheduled District" as defined in the Scheduled Districts Act, 1874 (14 of 1874);