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 7] [Entire Act]

Bombay Presidency - Subsection

Section 7(b) in The Bombay Khar Lands Development Board (Reconstitution) Order, 1959

(b)in any other case, continue to be the assets or liabilities of the existing Board.