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 19 in The Maharashtra Agricultural Pests And Diseases Act, 1947

19. Further repeal and savings.—

On the commencement of this Act in the Vidarbha and Hyderabad areas of the State of Maharashtra to which it is extended by the Bombay Agricultural Pests and Diseases (Extension and Amendment) Act, 1961, the following laws that is to say—
(i)the Central Provinces and Berar Agricultural Pests and Disease Act, 1936, and
(ii)so much of the Hyderabad Agricultural Pests and Diseases Regulation, 1361 Hijri as has not been repealed,
shall stand repealed :Provided that, such repeal shall not affect,—
(a)the previous operation of any laws so repealed or anything duly done or suffered thereunder ; or
(b)any right, privilege, obligation or liability acquired, accured or incurred under any law so repealed ; or
(c)any penalty, forfeiture or punishment incurred in respect of any offence committed against any law so repealed ;
(d)any investigation, proceedings or remedy in respect of any such right, privilege, obligation, liability, penalty, forfeiture or punishment as aforesaid ; and any such investigation, proceedings or remedy may be instituted, continued or enforced, and any such penalty, forfeiture or punishment may be imposed, as if the aforesaid laws had not been repealed :
Provided further that, but subject to the preceding proviso, anything done or action taken (including any appointment, award or appeal made, notification, order or direction issued, notices served, powers delegated or rules made), by or under any law so repealed shall be deemed to be done or taken under the corresponding provisions of this Act, and shall continue in force accordingly unless and until superseded by anything done or any action taken under this Act.