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 Gujarat - Section

Section 14 in The Gujarat Electricity Duty Act, 1958

14. Repeal and savings.

- On the commencement of this Act the following provisions shall stand repealed namely:-
(i)Part II of the Bombay Finance Act, 1932; (Bombay II of 1932);
(ii)The Central Provinces and Berar Electricity Duty Act, 1949 (C.P. & Berar Act X of 1949);
(iii)The Saurashtra Electricity Duty Act, 1956 (Saurashtra Act VIII of 1956):
Provided that such repeal shall not affect-
(a)the previous operation of any law so repealed or anything duly done or suffered thereunder; or
(b)any right, privilege, obligation, or liability acquired, accrued or incurred under any law so repealed; or
(c)any penalty or punishment incurred in respect of any offence committed against any law so repealed; or
(d)any investigation, legal proceeding or remedy in respect of any such right, privilege, obligation, liability, penalty or punishment as aforesaid;
any investigation, legal proceeding or remedy that may be instituted, continued or enforced and any such penalty or punishment may be imposed as if this Act had not been passed:Provided further that, subject to the preceding proviso, rates of duty or of interest prescribed, or rules or forms framed, under the provisions of Part 11 of the Bombay Finance Act, 1932 (Bombay II of 1932), and any appointment of Inspectors made under any of the repealed provisions shall be deemed to have been prescribed, framed or made under the corresponding provisions of this Act, and shall continue to be in force accordingly, unless and until superseded by anything done or any action taken under this Act.