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 77 in The Maharashtra Management of Irrigation Systems by Farmers Act, 2005

77. Repeal.

- On the commencement of this Act, in relation to the areas under the Management of Irrigation Systems by Farmers, sections 46 to 48, section 55, sections 57, 58, 60 and 61 to 74 of the Maharashtra Irrigation Act, 1976, shall be deemed to have been repealed:Provided that, the repeal shall not affect-
(i)the previous operation of any of the sections so repealed or anything duly done or suffered thereunder; or
(ii)any right, privilege, obligation or liability acquired, accrued or incurred under any section so repealed; or
(iii)any penalty, forfeiture or punishment incurred in respect of any offence committed against any section so repealed; or
(iv)any investigation, proceeding, legal proceeding or remedy in respect of any right, privilege, obligation, liability, penalty, forfeiture or punishment, as aforesaid,
and any such investigation proceeding, legal proceeding or remedy may be instituted, continued or enforced and any such penalty, forfeiture or punishment may be imposed as if this Act had been come into effect:Provided further that, subject to the preceding proviso, anything done or any action taken (including any charges created, appointments, rules, notifications, orders, summons, notices, warrants and proclamations made or issued, authorities and powers conferred or vested, record-of-rights prepared or revised, canals or any water works or water courses or field-channels constructed, any supply of water made, water rates charged, agreements or contracts made, any taxes or fees levied, any compensation awarded, any labour obtained or supplied for emergency works of canals, any rights acquired or liabilities incurred, any suits instituted or proceeding taken or appeal made), under any section so repealed shall, in so far as such thing done or action taken is not inconsistent with the provisions of this Act, be deemed to have been done or taken under the corresponding provision of this Act; and shall continue to be in force accordingly unless and until superseded by anything done or any action taken under this Act;