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 57] [Entire Act]

State of Haryana - Subsection

Section 57(1) in The Punjab Ayurvedic and Unani Practitioners Act, 1963

(1)The East Punjab Ayurvedic and Unani Practitioners Act, 1949 and the Pepsu Ayurvedic and Unani Practitioners Act, 2008 B.K., are hereby repealed :Provided that the repeal shall not affect :-
(a)the previous operation of the Acts so repealed or anything duly done or suffered thereunder, or
(b)any right, privilege, obligation or liability acquired, accrued or incurred under the Acts so repealed, or
(c)any penalty, forfeiture or punishment incurred in respect of any offence committed against the Acts so repealed, or
(d)any investigation, legal proceeding or remedy in respect of any such right, privilege, obligation, liability, penalty, forfeiture or punishment as aforesaid;
and any such investigation, 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 not been passed.