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] [Entire Act]

State of Maharashtra - Section

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

1. Short title, extent and commencement.

(1)This Act may be called the Maharashtra Vexatious Litigation (Prevention) Act,1971.
(2)It extends to the whole of the State of Maharashtra.
(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.