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 1] [Entire Act]

State of Maharashtra - Subsection

Section 1(3) in The Maharashtra Vexatious Litigation (Prevention) Act, 1971

(3)It shall come into force on such [date] [1st day of March, 1972 (Vide G. N., L. & J. D., No. CPR. 1468/4990-H-2, dated 5th February, 1972).] as the State Government may, by notification in the Official Gazette, appoint.