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 2] [Entire Act]

State of Punjab - Subsection

Section 2(2) in The Land Improvement Loans Act, 1883

(2)When in any Act, Regulation or Notification passed or issued before this Act comes into force, reference is made to either of those Acts the reference shall, so far as may be practicable, be read as applying to this Act or the corresponding part of this Act.