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 West Bengal - Section

Section 2 in The Howrah Municipal (Repealing) Act, 1974

2. Repeal of West Bengal Act 17 of 1965.

(1)The Howrah Municipal Act, 1965 (hereinafter referred to as the said Act), is hereby repealed.
(2)Upon the repeal of the said Act, -
(a)the provisions of the Calcutta Municipal Act, 1951, and the rules made thereunder which were made applicable under the provisos to sub-section (1) of section 6, and the proviso to section 7, of the said Act to the areas included in Howrah as defined in the said Act shall cease to be in force in the said areas;
(b)the provisions of the Calcutta Municipal Act, 1923, as extended to the municipality of Howrah under that Act which were in force in the said Municipality at the date of commencement of the said Act and the provisions of the Bengal Municipal Act, 1932, and the rules bye-laws, orders and notifications made thereunder which were in force in the said Municipality at the date of commencement of the said Act or which came into force in the said Municipality after the said date shall continue to be in force in the said Municipality;
(c)all the provisions of the Bengal Municipal Act, 1932, and the rules, bye-laws, orders and notifications made thereunder which were in force in the Municipality of Bally at the date of commencement of the said Act or which came into force in the said Municipality after the said date shall continue to be in force in the said Municipality;
(d)all the provisions of the West Bengal Panchayat Act, 1973, and the rules, bye-laws, orders and notifications made thereunder which were in force in that part of the area included in Howrah as defined in the said Act which lies outside the Municipalities of Howrah and Bally (hereinafter referred to as the said non-Municipal area) at the date of commencement of the said Act or which came into force in the said non-Municipal area after the said date shall continue to be in force in the said non-Municipal area.