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 2] [Entire Act]

Union of India - Section

Section 114 in The Inland Vessels Act, 2021

114. Repeal and savings.-

(1)The Inland Vessels Act, 1917 (1 of 1917) is hereby repealed.
(2)Notwithstanding the repeal of the enactment referred to in sub-section (1),-
(a)any notification, rule, regulation, bye-law, order or exemption issued, made or granted under the enactment hereby repealed shall, if it is not inconsistent with the provisions of this Act, continue to be in force unless and until revoked, and shall have effect as if it had been issued, made or granted under the corresponding provision of this Act;
(b)any officer appointed and anybody elected or constituted under any enactment hereby repealed shall continue and shall be deemed to have been appointed, elected or constituted unless specifically removed or replaced by appointment of officer or offices, as the case may be, under this Act;
(c)any document referring to the enactment hereby repealed shall be constructed as referring to this Act or to the corresponding provision of this Act;
(d)any fine levied or penalty imposed under the enactment hereby repealed may be recovered as if it had been levied under this Act;
(e)any offence committed under the enactment hereby repealed may be prosecuted and punished as if it had been committed under this Act;
(f)sailing vessels or sailing boats registered under the enactment hereby repealed shall be deemed to have been registered under the Act;
(g)mortgages of any mechanically propelled inland vessels recorded in any register book maintained at any port in India under the enactment hereby repealed shall be deemed to have been recorded in the register book under the corresponding provision of this Act;
(h)any licence, certificate of competency or service, certificate of survey, licenses or any other certificate or document issued, made or granted under the enactment hereby repealed and in force at the commencement of this Act shall be deemed to have been issued, made or granted under this Act and shall, unless cancelled under this Act, continue in force until the date shown in the certificate or document, as the case may be.
(3)The matters specifically provided in this section, shall not be held to prejudice or affect the general application of section 6 of the General Clauses Act, 1897 (X of 1897).