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] [Entire Act]

Bengal Presidency - Section

Section 2 in The Bengal Embankment Act, 1882

2. Repeal of former Acts. -

[......] [Words repelled by Act 1 of 1903.] [the Bengal Embankment Act, 1873] [Words and figures substituted by Bengal Act 1 of 1939.], with the exception of the sections set out and schedules specified in Schedule I to this Act annexed, shall be repealed.The references in the said sections, which are mentioned in Schedule II to this Act annexed, shall be read as if the references were made to the portions of this Act mentioned against such references respectively in the third column of such schedule.Sections 80 and 81 of this Act shall be applicable respectively to the proclamation and notice mentioned in sections 26 and 28, Bengal Act 6 of 1873.