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(4)] [Section 3] [Entire Act]

State of Gujarat - Subsection

Section 3(4)(b) in The Bombay State Commissioners of Police Act, 1959

(b)the Schedule shall be deemed to be amended by the inclusion therein of the said provision for amending the enactment.