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]

State of Rajasthan - Act

Rajasthan Agriculture University, Bikaner (Change of Name) Act, 2009

RAJASTHAN
India

Rajasthan Agriculture University, Bikaner (Change of Name) Act, 2009

Act 14 of 2009

  • Published on 4 June 2009
  • Commenced on 4 June 2009
  • [This is the version of this document from 4 June 2009.]
  • [Note: The original publication document is not available and this content could not be verified.]
Rajasthan Agriculture University, Bikaner (Change of Name) Act, 2009(Act No. 14 of 2009)Last Updated 25th May, 2019[Received the assent of the Governor on the 11th day of August, 2009]An Act to change the name of the Rajasthan Agriculture University, Bikaner and to make certain amendments in the Rajasthan Agriculture University, Bikaner Act, 1987.Be it enacted by the Rajasthan State Legislature in the Sixtieth year of the Republic of India, as follows: -

1. Short title and commencement.

(1)This Act may be called the Rajasthan Agriculture University, Bikaner (Change of Name) Act, 2009.
(2)It shall be deemed to have come into force on and from 4th June, 2009.

2. Change of name of the Rajasthan Agriculture University, Bikaner.

(1)The name of the Rajasthan Agriculture University, Bikaner incorporated under the Rajasthan Agriculture University, Bikaner Act, 1987 (Act No. 39 of 1987), hereinafter referred to as the principal Act, shall, as from the date of commencement of this Act, be "The Swami Keshwanand Rajasthan Agriculture University, Bikaner".
(2)Any reference to the Rajasthan Agriculture University, Bikaner in any law for the time being in force or in any indenture, instrument or other documents shall be read and construed as a reference to that University under its name as altered by this Act.
(3)Nothing in this Act shall affect the continuity of the corporate status of the said University.

3. Amendment.

(1)As from the date of commencement of this Act, the principal Act shall stand amended to the extent and in the manner specified in the Schedule.
(2)The provisions of sub-section (1) shall be without prejudice to the generality of the provisions of section 2.

4. Citation of the principal Act.

- The principal Act may be cited as the Swami Keshwanand Rajasthan Agriculture University, Bikaner Act, 1987.

5. Repeal and savings.

(1)The Rajasthan Agriculture University, Bikaner (Change of Name) Ordinance, 2009 (Ordinance No. 2 of 2009) is hereby repealed.
(2)Notwithstanding such repeal, all things done, actions taken or orders made under the principal Act as amended by the said Ordinance shall be deemed to have been done, taken or made under the principal Act as amended by this Act.The Schedule(See section 3)Section 1. - In sub-section (1), for the expression 'The Rajasthan Agriculture University, Bikaner Act", the expression "The Swami Keshwanand Rajasthan Agriculture University, Bikaner Act" shall be substituted.Section 2. - For clause (u), the following clause shall be substituted, namely :-"(u) "University" means the Swami Keshwanand Rajasthan Agriculture University, Bikaner.".Section 3. - In sub-section (1), for the expression "The Rajasthan Agriculture University, Bikaner", the expression "The Swami Keshwanand Rajasthan Agriculture University, Bikaner" shall be substituted.