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]

State of Gujarat - Subsection

Section 3(35A) in The Gujarat General Clauses Act, 1904

(35A)[ "pre-Re-organisation" [State of Bombay] [Clause (35A) was inserted by the Bombay Adaptation of Laws (State and Concurrent Subjects) Order, 1956.] shall mean -
(a)as respects any period before the commencement of the Constitution, the area comprised in the Province of Bombay;
(b)as respects any period after the commencement of the Constitution, the territories of the State of Bombay as specified in the First Schedule to the Constitution before the commencement of the States Re-organisation Act, 1956 (XXXVII of 1956);]