Mobile View
Main Search Forums Advanced Search Disclaimer
Loading...
User Queries
[Section 1] [Complete Act]
Central Government Act
Section 1(2) in The Criminal Law (Amendment) Act, 2005
(2) It shall come into force on such date as the Central Government may, by notification in the Official Gazette, appoint; and different dates may be appointed for different provisions of this Act. CHAPTER II AMENDMENT TO THE INDIAN PENAL CODE CHAPTER II AMENDMENT TO THE INDIAN PENAL CODE