Section 4(1)(d) in The Secunderabad And Aurangabad Cantonments House Rent Control Law (Repeal) Act, 1972
(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continued or enforced and any such penalty, forfeiture or Punishment may be imposed as if the said Law had not been repealed.