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 50] [Entire Act]

State of Odisha - Subsection

Section 50(2) in Biju Patnaik University of Technology Act, 2002

(2)Such cessation shall not affect-
(a)the previous operation of the said Acts, or
(b)any penalty, forfeiture or punishment, incurred in respect of any offence committed under the said Acts, or
(c)any investigation, legal proceeding or remedy in respect of such penalty, forfeiture or punishment,
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.