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]

Union of India - Section

Section 143 in Occupational Safety, Health and Working Conditions Code, 2020

143. Repeal and Savings.

(1)The following enactments shall stand repealed on and from the dates the notification referred to in sub-section (2) of section 1 is issued, namely:-
(a)The Factories Act, 1948(63 of 1948);
(b)The Plantations Labour Act, 1951(69 of 1951);
(c)The Mines Act, 1952(35 of 1952);
(d)The Working Journalists and other Newspaper Employees (Conditions of Service) and Miscellaneous Provisions Act, 1955(45 of 1955);
(e)The Working Journalists (Fixation of Rates of Wages) Act, 1958(29 of 1958);
(f)The Motor Transport Workers Act, 1961(27 of 1961);
(g)The Beedi and Cigar Workers (Conditions of Employment) Act, 1966(32 of 1966);
(h)The Contract Labour (Regulation and Abolition) Act, 1970(37 of 1970);
(i)The Sales Promotion Employees (Conditions of Service) Act, 1976(11 of 1976);
(j)The Inter-State Migrant Workmen (Regulation of Employment and Conditions of Service) Act, 1979(30 of 1979);
(k)The Cine-Workers and Cinema Theatre Workers (Regulation of Employment) Act, 1981(50 of 1981);
(l)The Dock Workers (Safety, Health and Welfare) Act, 1986(54 of 1986);
(m)The Building and Other Construction Workers (Regulation of Employment and Conditions of Service) Act, 1996(27 of 1996).
(2)Every Chief Inspector, Additional Chief Inspector, Joint Chief Inspector, Deputy Chief Inspector, Inspector and every other officer appointed for the purposes under any of the provisions of the enactments repealed by this Code, shall be deemed to have been appointed under this Code for such purposes under this Code.
(3)Notwithstanding repeal under sub-section (1), anything done or any action taken under the enactments so repealed (including any rule, regulation, bye-laws, notification, nomination, appointment, order or direction made thereunder) shall be deemed to have been done or taken under the corresponding provisions of this Code and shall remain in force to the extent they are not contrary to the provisions of this Code till they are repealed by the Central Government.
(4)Without prejudice to the provisions of sub-section (2), provisions of section 6 of 10 of 1897. the General Clauses Act, 1897 shall apply to the repeal of such enactments.The First Schedule[See section 2(za)]List of Industries involving hazardous processes: