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] [Section 32] [Entire Act]

State of Jharkhand - Subsection

Section 32(2) in Bihar Trade Articles (Licences Unification) Order 1984

(2)[ The repeal of the licensing order referred to in sub-clause (1) and the amendment order in respect of coal shall not affect-
(a)the previous operation of the said Order on anything duly done or suffered thereunder; or
(b)any right, privilege, obligation or liability acquired or incurred under the said Orders; or
(c)any penally, forfeiture or punishment incurred in respect of any such right, privilege, obligation, liability, penalty, forfeiture or punishment as aforesaid; or
(d)any investigation, legal proceeding or remedy in respect of any such right, privilege, obligation, liability, penalty, forfeiture or punishment as aforesaid; and
(e)any such investigation, legal proceeding or remedy may be instituted, continued or enforced, any such penalty, forfeiture or punishment may be imposed as if the said Orders have not been rescinded.]