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 33 in The Maharashtra Opium Smoking Act

33. Repeals and savings.

On and from the commencement of this Act in that part of the State of Bombay to which it is extended by the Bombay Opium Smoking (Extension and Amendment) Act, 1959, (Bom. 19 of 1959.) the Central Provinces and Berar Opium Smoking Act, 1929 (C. P. and Berar IV of 1929.) and the United Provinces Opium Smoking Act, 1934 (U. P. III of 1934.) as extended to the Kutch area of the State of Bombay shall stand repealed:Provided that such repeal shall not affect—
(a)the previous operation of any law so repealed, or anything duly done or suffered thereunder,
(b)any right, privilege, obligation or liability already acquired, accrued or incurred under any law so repealed,
(c)any penalty, forfeiture or punishment incurred in respect of any offence committed against any law so repealed, or
(d)any investigation, legal proceeding or remedy in respect of any such right, privilege, obligation, liability, penalty, forfeiture or punishment as aforesaid,
and any such investigation, legal proceeding or remedy may be instituted, continued or enforced, and any such penalty, forfeiture or punishment may be imposed as if the Bombay Opium Smoking (Extension and Amendment) Act, 1959, (Bom. 19 of 1959.) had not been passed:Provided further that, but subject to the preceding proviso, anything done or any action taken (including any appointment, notification, order or rule made, or issued or register prepared) under any law so repealed shall, in so far as it is not inconsistent with the provisions of this Act, be deemed to have been done, taken, made, issued or prepared under the provisions of this Act unless and until it is superseded by anything done or action taken under this Act