Central Provinces And Berar - Act
Berar Laws Act, 1941
CENTRAL PROVINCES AND BERAR
India
India
Berar Laws Act, 1941
Act 4 of 1941
- Published on 17 March 1941
- Commenced on 17 March 1941
- [This is the version of this document from 17 March 1941.]
- [Note: The original publication document is not available and this content could not be verified.]
1436.
Object and Reasons Though the provisions of many Central Acts are applicable to Berar, this result does not flow from the British Indian Act itself being proprio vigore operative in Berar but is achieved by the application to Berar by order made under the Indian (Foreign Jurisdiction) Order in Council, 1902, of each such Act often with certain modifications of the form in which the Act is in force in British India. Certain administrative inconveniences result from this. The Act as in force in British India is distinct from the Act as in force in Berar, the former being an enactment applying proprio vigore to British India but not to Berar, the latter consisting of the provisions of the British Indian Act made applicable to Berar by order under the Foreign Jurisdiction Order but not applicable to British India. Notifications and statutory Rules issued under identical provisions, operative both in British India and in Berar, have accordingly to be issued separately for British India and for Berar, and a similar dual process must attend any subsequent amendment of such notifications and rules. The repeal in British India of an Act made applicable to Berar does not automatically make the Act inoperative in Berar.2. Since the commencement of Part III of the Government of India Act, 1935 on the 1st April 1937, Berar and the Central Provinces have been deemed to be one Governor's Province, and an Act passed after that date and expressed to extend to the whole of British India does extend proprio vigore to Berar.3. The primary object of the present Bill is to assimilate the position of Central Acts passed before the 1st day of April, 1937, to that of those passed after that date and automatically in force in Berar, that is to say, by means of one comprehensive enactment to extend to and make operative proprio vigore in Berar Central Acts passed before the commencement of Part III of the Government of India Act, 1935, while simultaneously nullifying the orders under the Foreign Jurisdiction Order in Council by virtue of which those Acts are operative in Berar. It is possible, now that the legislative competence of the Central Legislature is confined to matters enumerated in List I and List III of the Seventh Schedule to the Government of India Act, 1935, to achieve the result aimed at only in part by legislation in the Central legislature. So far as the Central Legislature is incompetent to achieve the result completely, because the subject-matter of the Act to be extended is included in List II. It is anticipated that this Central legislation will be supplemented by Provincial legislation, and that the Central Act and the Provincial Act will come into operation simultaneously, each thus completing what the other left incomplete. Accordingly the Acts to be extended to Berar are grouped in two separate Schedules, Schedules I and II, according as their subject-matter is relatable solely to List I and List III or only partly to those Lists and partly to List II.4. In addition to Central Acts the provisions of which are already applicable to Berar by virtue of orders under the Foreign Jurisdiction Order in Council, Schedules I and II also contain a few Acts which it seems advisable to take the opportunity afforded by the Bill to extend to Berar.5. One Act, the Indian Cotton Cess Act, 1923, which was made operative proprio vigore in Berar by the Government of India (Adaptation of Indian Laws) Order, 1937, is also still operative by virtue of an order under the Foreign Jurisdiction Order in Council. This Act has received special treatment in Cl. 3 of the present Bill.
6. Two Acts, the Code of Civil Procedure, 1908, and the Indian Limitation Act 1908. require small modifica lions when operative in Berar owing to the fact that a special law, the Berar Small Cause Courts Law, 1905, takes the place of the Provincial Small Cause Courts Act, 1887, in Berar. These modifications have been effected in the Third Schedule to the Bill. The Fourth Schedule contains a list of Acts in regard to which doubts might arise whether they are or not still operative in Berar. They were at one time applied to Berar, and on the repeal or expiry of the Acts in British India no overt action was taken to cancel the notifications by which their provisions were applied to Berar, - Gazette of India, 1940, Part V, page 247.[17th March, 1941.]An Act to extend certain Acts to Berar.WHEREAS by orders made under the Indian (Foreign Jurisdiction) Order in Council, 1902, the provisions of certain Acts [* * *] [ The words " in force in the Provinces" omitted by the A.O.1950.] have from time to time been applied to, and are now, by virtue of such application, in force in, Berar;AND WHEREAS it is expedient that those and certain other Acts should be extended to, and be, by virtue of such extension, in force in, Berar;It is hereby enacted as follows:-1. Short title and Commencement.-
2. Extension of certain Acts to Berar.-
3. Cesser of application of certain Acts to Berar.-
The application, if any, to Berar, made by order under the Indian (Foreign Jurisdiction) Order in Council, 1902, of the Acts specified in the First Schedule, of so much of any Act specified in the Second Schedule as relates to matters with respect to which the Central Legislature has power to make laws, and of the Indian Cotton Cess Act, 1923, shall cease to have effect:Provided that all appointments, delegations, notifications, orders, bye-laws, rules and regulations, which have been made or issued under, or in pursuance of, any provision of any of the said Acts as applied to Berar by order under the said order in Council, and which are in force at the commencement of this Act, shall be deemed to have been made or issued under or in pursuance of the corresponding provision of that Act as now extended to, and in force in, Berar.4. Removal of doubt.-
For the removal of doubt it is hereby declared that the Acts specified in the Forty Schedule have ceased to have effect and are repealed in Berar.THE FIRST SCHEDULE(See sections 2 (1) and 3)Acts extended to Berar| Year | Number | Short title |
| 1850 | XIX | The Apprentices Act, 1850. |
| 1850 | XXI | The Caste Disabilities Removal Act, 1850. |
| 1855 | XIII | The Indian Fatal Accidents Act, 1855. |
| 1855 | XI | The European Deserters Act, 1856. |
| 1856 | XV | The Hindu Widows' Re-marriage Act, 1856. |
| 1860 | XLV | The Indian Penal Code, 1860. |
| 1864 | III | The Foreigners Act, 1864. |
| 1865 | III | The Carriers Act, 1865. |
| 1866 | XI | The Native Converts' Marriage Dissolution Act |
| 1867 | XXV | The Press and Registration of Books Act,1867. |
| 1869 | IV | The Indian Divorce Act, 1869. |
| 1872 | I | The Indian Evidence Act, 1872. |
| 1872 | III | The Special Marriage Act, 1872. |
| 1872 | IX | The Indian Contract Act, 1872. |
| 1872 | XV | The Indian Christian Marriage Act, 1872. |
| 1872 | V | The Government Savings Banks Act, 1873. |
| 1873 | X | The Indian Oaths Act, 1873. |
| 1874 | IX | The European Vagrancy Act, 1874. |
| 1874 | IX | The Indian Majority Act, 1875. |
| 1875 | XVIII | The Indian Law Reports Act, 1875. |
| 1876 | I | The Native Coinage Act, 1876. |
| 1877 | IX | The Specific Relief Act, 1877. |
| 1878 | VIII | The Sea Customs Act, 1878. |
| 1879 | XI | The Indian Arms Act, 1878. |
| 1881 | XVIII | The Legal Practitioners Act, 1879. |
| 1882 | XXVI | The Negotiable Instruments Act, 1881. |
| 1882 | II | The Indian Trusts Act, 1882. |
| 1882 | XII | The Indian Salt Act, 1882. |
| 1884 | IV | The Indian Explosives Act, 1884. |
| 1888 | III | The Police Act, 1888. |
| 1889 | IV | The Indian Merchandise Marks Act, 1889. |
| 1890 | VIII | The Guardians and Wards Act, 1890. |
| 1890 | XI | The Prevention of Cruelly to Animals Act,1890. |
| 1891 | XVIII | The Bankers' Books Evidence Act, 1891 |
| 1898 | V | The Code of Criminal Procedure, 1898. |
| 1901 | II | The Indian Tolls (Army) Act, 1901. |
| 1903 | VII | The Indian Works of Defense Act, 1903 |
| 1903 | XV | The Indian Extradition Act, 1903. |
| 1904 | VII | The Ancient Monuments Preservation Act,1904 |
| 1905 | IV | The-Indian Railway Board Act, 1905. |
| 1906 | III | The Indian Coinage Act, 1906. |
| 1908 | V | The Code of Civil Procedure 1908. |
| 1908 | VI | The Explosive Substances Act, 1908. |
| 1908 | IX | The Indian Limitation Act, 1908. |
| 1908 | XIV | The Indian Criminal Law Amendment Act,1908. |
| 1909 | IV | The Indian Registration Act, 1908. |
| 1910 | IV | The Whipping Act, 1909. |
| 1910 | IX | The Indian Electricity Act, 1910. |
| 1911 | II | The Indian Patents and Designs Act, 1911. |
| 1912 | VIII | The Indian Army Act, 1911. |
| 1913 | II | The Indian Lunacy Act, 1912. |
| 1913 | III | The Official Trustees Act, 1913. |
| 1914 | III | The Administrator Generals Act, 1913. |
| 1916 | VII | The Indian Copyright Act, 1914. |
| 1917 | II | The Indian Medical Degrees Act, 1916 |
| 1917 | III | The Motor Spirit (Duties) Act, 1917. |
| 1918 | XXII | The Post Office Cash Certificates Act,1917 |
| 1919 | XII | The Bronze Coin (Legal Tender) Act, l919 |
| 1920 | V | The Poisons Act, 1919. |
| 1920 | XIV | The Provincial Insolvency Act, 1920. |
| 1920 | XV | The Charitable and Religious Trusts Act,1920 |
| 1920 | XLVII | The Indian Red Cross Society Act, 1920. |
| 1920 | XLVIII | The Imperial Bank of India Act, 1920. |
| 1920 | XLIX | The Indian Territorial Force Act, 1920. |
| 1921 | XVIII | The Auxiliary Force Act, 1920 |
| 1922 | XVIII | The Maintenance Orders Enforcement Act. 1921. |
| 1922 | XI | The Indian Income-tax Act, 1922. |
| 1922 | XII | The Indian Finance Act, 1922. |
| 1922 | [a] [These Act are made by the Governor-General under section 67B of the Government of India Act. No number was given to these Acts.] | The Indian States (Protection against Disaffection) Act, 1922. |
| 1923 | IV | The Indian Mines Act, 1923. |
| 1923 | V | The Indian Boilers Act, 1923. |
| 1923 | VIII | The Workmen's Compensation Act, 1923. |
| 1923 | XXIII | The Legal Practitioners (Women) Act,1923. |
| 1924 | VI | The Criminal Tribes Act, 1924. |
| 1925 | XXXIX | The Indian Succession Act, 1925. |
| 1926 | XI | The Promissory Notes (Stamp) Act, 1926. |
| 1926 | XVI | The Indian Trade Unions Act, 1926. |
| 1926 | XXI | The Legal Practitioners (Fees) Act, 1926. |
| 1926 | XXXVIII | The Indian Bar Councils Act, 1926. |
| 1929 | VII | The Trade Disputes Act, 1929. |
| 1929 | XIX | The Child Marriage Restraint Act, 1929. |
| 1930 | II | The Dangerous Drugs Act, 1930. |
| 1930 | III | The Indian Sale of Goods Act, 1930. |
| 1930 | XVIII | The Silver (Excise Duty) Act, 1930. |
| 1930 | XIX | The Indian Companies (Amendment) Act,1930. |
| 1930 | XXIV | The Indian Lac Cess Act, 1930. |
| 1931 | [a] [These Act are made by the Governor-General under section 67B of the Government of India Act. No number was given to these Acts.] | The Indian Finance Act, 1931. |
| 1931 | [a] [These Act are made by the Governor-General under section 67B of the Government of India Act. No number was given to these Acts.] | The Indian Finance (Supplementary and Extending) Act, 1931. |
| 1931 | XV | The Provisional Collection of Taxes Act, 1931. |
| 1931 | XXIII | The Indian Press (Emergency Powers) Act,1931. |
| 1932 | IX | The Indian Partnership Act, 1932. |
| 1932 | XI | The Public Suits Validation Act, 1932. |
| 1932 | XII | The Foreign Relations Act, 1932. |
| 1932 | XIII | The Sugar Industry (Protection) Act,1932. |
| 1932 | XXIII | The Criminal Law Amendment Act, 1932. |
| 1932 | II | The Children (Pledging of Labor) Act, 1933. |
| 1993 | XVII | The Indian Finance Act, 1933. |
| 1933 | VII | The Indian Wireless Telegraphy Act, 1933. |
| 1933 | XXVII | The Indian Medical Council Act, 1933. |
| 1934 | II | The Reserve Bank of India Act, 1934. |
| 1934 | VIII | The Khaddar (Name Protection) Act, 1934. |
| 1934 | IX | The Indian Finance Act, 1934. |
| 1934 | XI | The Indian States (Protection) Act, 1934. |
| 1934 | XIV | The Sugar (Excise Duty) Act, 1934. |
| 1934 | XVI | The Matches (Excise Duty) Act, 1934. |
| 1934 | XX | The Indian Carriage by Air Act, 1934. |
| 1934 | XXII | The Indian Aircraft Act, 1934. |
| 1934 | XXIII | The Mechanical Lighters (Excise Duty)Act, 1934. |
| 1934 | XXV | The Factories Act, 1934. |
| 1934 | XXXI | The Iron and Steel Duties Act, 1934. |
| 1934 | XXXII | The Indian Tariff Act, 1934. |
| 1934 | XXXII | The Indian Finance Act 1935. |
| 1935 | [a] [These Act are made by the Governor-General under section 67B of the Government of India Act. No number was given to these Acts.] | The Indian Finance Act, 1935. |
| 1936 | [a] [These Act are made by the Governor-General under section 67B of the Government of India Act. No number was given to these Acts.] | The Indian Finance Act, 1936. |
| 1936 | III | The Parsi Marriage and Divorce Act, 1936. |
| 1936 | IV | The Payment of Wages Act, 1936. |
| 1936 | XIV | The Geneva Convention Implementing Act, 1936. |
| 1937 | I | The Agricultural Produce (Grading and Marking) Act, 1937. |
| 1937 | VI | The Arbitration (Protocol and Convention)Act, 1937. |
| 1937 | [a] [These Act are made by the Governor-General under section 67B of the Government of India Act. No number was given to these Acts.] | The Indian Finance Act, 1937. |
| Year | Number | Short title |
| 1843 | V | The Indian Slavery Act, 1843. |
| 1850 | XII | The Public Accountants' Default Act, 1850. |
| 1850 | XXXVII | The Public Servants (Inquiries) Act, 1850. |
| 1855 | XXIV | The Penal Servitude Act, 1855. |
| 1870 | VII | The Court-fees Act, 1870. |
| 1881 | XI | The Pensions Act, 1871. |
| 1882 | IV | The Municipal Taxation Act, 1881. |
| 1885 | XII | The Transfer of Property Act, 1882. |
| 1886 | VI | The Indian Telegraph Act, 1885. |
| 1886 | XI | The Births, Deaths and Marriages Registration |
| 1890 | XV | The Indian Tramways Act, 1886. |
| 1890 | VI | The Revenue Recovery Act, 1890. |
| 1890 | IX | The Charitable Endowments Act, 1890. |
| 1895 | XV | The Indian Railways Act, 1890. |
| 1897 | III | The Crown Grants Act, 1895. |
| 1897 | X | The Epidemic Diseases Act, 1897. |
| 1897 | XIV | The General Clauses Act, 1897. |
| 1898 | VI | The Indian Short Titles Act, 1897. |
| 1899 | II | The Indian Post Office Act, 1898. |
| 1899 | IV | The Indian Stamp Act, 1899. |
| 1913 | VI | The Government Buildings Act, 1899. |
| 1914 | IX | The Indian Companies Act, 1913. |
| 1916 | XV | The Local Authorities Loans Act, 1914. |
| 1917 | V | The Hindu Disposition of Property Act, 1916. |
| 1918 | II | The Destruction of Records Act, 1917. |
| 1918 | II | The Cinematograph Act, 1918. |
| 1920 | X | The Indian Securities Act, 1920. |
| 1920 | XXXIX | The Indian Elections Offences and Inquiries Act, 1920. |
| 1923 | III | The Cotton Transport Act, 1923. |
| 1923 | XIX | The Indian Official Secrets Act, 1923. |
| 1924 | XIII | The Indian (Specified Instruments) Stamp Act, 1924. |
| 1925 | IV | The Indian Soldiers (Litigation) Act, 1925. |
| 1925 | XII | The Cotton Ginning and Pressing Factories Act, 1925. |
| 1925 | XIX | The Provident Funds Act, 1925. |
| 1927 | XVI | The Indian Forest Act, 1927. |
| 1928 | XII | The Hindu Inheritance (Removal of Disabilities) Act, 1828 |
| 1929 | II | The Hindu Law of Inheritance (Amendment) Act, 1929. |
| 1930 | XXX | The Hindu Gains of Learning Act, 1930. |
| 1936 | V | The Decrees and Orders Validating Act, 1936. |
| Year | Number | Short title |
| 1841 | XIX | The Succession (Property Protection) Act, 1841. |
| 1847 | XX | The Indian Copyright Act, 1847. |
| 1860 | IX | The Employers and Workmen (Disputes) Act, 1860. |
| 1865 | X | The Indian Succession Act, 1865. |
| 1865 | XXI | The Parsi Intestate Succession Act, 1865. |
| 1881 | V | The Probate and Administration Act, 1881. |
| 1861 | VI | The District Delegates Act, 1881. |
| 1889 | VII | The Succession Certificate Act, 1889. |
| 1911 | XII | The Indian Factories Act, 1911. |
| 1912 | V | The Provident Insurance Societies Act, 1912. |
| 1912 | VI | The Indian Life Assurance Companies Act, 1912. |
| 1914 | VIII | The Indian Motor Vehicles Act, 1914 |
| 1919 | X | The Excess Profits Duty Act, 1919. |
| 1923 | X | The Indian Paper Currency Act, 1923 |
| 1926 | XIX | The Indian Finance Act, 1926. |
| 1927 | V | The Indian Finance Act, 1927 |
| 1928 | XX | The Indian Insurance Companies Act, 1928. |
| 1929 | X | The Indian Census Act, 1929. |
| 1933 | XIII | The Safeguarding of Industries Act, 1933. |
| 1935 | [a] [This Act is made by the Governor-General under Section 67-B of the Government of India Act. No number was given to this Act. ] | The Criminal Law Amendment Act, 1935. |
| 1936 | I | The Italian Loans and Credits Prohibition Act, 1936. |