Schedule
Part A – Madhya Pradesh Acts
[The Public Gambling Act, 1867 (Act III of 1867)] Section 2. For "within the State" substitute "within the Mahakoshal region".The Central Provinces Laws Act, 1875 (Act XX of 1875)]Section 1. - For the words beginning with "It extends" and ending with "Central Provinces" substitute "It extends to the whole of the Mahakoshal region".Section 4. - For "the territories" occurring twice substitute "the said territories" and omit "which were under the administration of the said State Government" and "now under the administration of the said State Government".
Against Regulations V of 1799 and XI of 1812 in column (4) for "the High Court of Judicature at Nagpur" substitute "the High Court of Madhya Pradesh".
[The Northern India Ferries Act, 1878 (Act XVII of 1878)] Section 1. - For "the Central Provinces" substitute "the Mahakoshal region".Section 7-A. - For "in the State" substitute "in the Mahakoshal region".[The Hackney Carriages Act, 1879 (Act XIV of 1879)] Section 3. - For "the Central Provinces" substitute "the Mahakoshal region".[The Vaccination Act, 1880 (Act XIII of 1880)] Section 1. - For "the Central Provinces" substitute "the Mahakoshal region".[The Indian Easement Act, 1882 (Act V of 1882)]Section 1. - For the words beginning with "It extends" and ending with "Coorg" substitute "It extends to the territories of Madras, Mahakoshal region and Coorg".The Central Provinces Court of Wards Act, 1899(Act XXIV of 1899)Section 1. - For sub-section (2), substitute-"(2) It extends to the whole of the Mahakoshal region; and "The Central Provinces and Berar General Clauses Act, 1914(Act I of 1914)Throughout the Act the expressions "Madhya Pradesh Acts", "Madhya Pradesh Act", "Madhya Pradesh" "Central Provinces" and "Central Provinces and Berar" shall stand unmodified.Section 2. After the words "made after the commencement of this Act' insert but before the 1st day of November, 1956".In clause (24-a), for "and after the commencement of the Constitution the Governor of Madhya Pradesh" substitute "and after the commencement of he Constitution but before the 1st day of November, 1956, the Governor of the State of Madhya Pradesh as existing immediately before the said day and on and after that any, the Governor of the State of Madhya Pradesh as formed by the provisions of Part II of the State Reorganisation Act 1956."In clause (30), for "or an Act made by the Legislature of the State of Madhya Pradesh under the Constitution" substitute "or an Act made under the Constitution by the Legislature of the State of Madhya Pradesh as existing immediately before the 1st day of November, 1956."Clause (31-a) shall be renumbered as clause (31-b) and before this clause as so renumbered insert-"(31-a) Mahakoshal region" shall mean the area comprised within the district of Jabalpur, Sagar, Damoh, Mandla, Hoshangabad, Narsimhapur, Chhindwara, Seoni, Betul, Nimar, Raipur, Bilaspur Durg, Bastar, Surguja, Raigarh and Balaghat".In clause (42), for the words beginning with "or a Regulation" and ending with to the Constitution" substitute "or a Regulation under Paragraph 5 of the Fifth Schedule to the Constitution made before the 1st day of November, 1956 by the Governor of the State of Madhya Pradesh as existing before the said day and on and after that day by the Governor of the State of Madhya Pradesh as formed by the provision of Part II of the States Reorganisation Act, 1956".In clause (48-a), add at the end-"as existing before the 1st day of November, 1956 or of the State of Madhya Pradesh as formed by the provisions of Part II of the State Reorganisation Act, 1956, as the case may be."[The Central Provinces and Berar Excise Act, 1915 (Act II of 1915)]Throughout the Act for State" wherever it occurs otherwise than in conjunction with any other word, substitute "Mahakoshal region".Section 1. - For sub-section (2), substitute-(2)It extends in the first instance to the whole of the Mahakoshal region; and".Section 25. - In clause (i) of sub-section (3), add at the end "or on any article which has been imported into any part other than the Mahakoshal region of Madhya Pradesh as formed by the provisions of Part II of the State Reorganisation Act, 1956, and on which a duty has already been paid on such importation under any corresponding law in force in that part".The Central Provinces and Berar Slaughter of Animals Act, 1915(Act IV of 1915)Section 1. - For sub-section (2), substitute-"(2) This Section extends to the whole of the Mahakoshal region ; and the State Government may, by notification, extend, on and from a date to be specified in the notification, the whole or any part of the rest of this Act, to any such local area as it thinks fit".The Central Provinces and Berar Medical Registration Act, 1916(Act I of 1916)Section 1. - For sub-section (2), substitute-"(2) It extends to the whole of the "Mahakoshal region".
In paragraph (III) the expression "Central Provinces" shall stand unmodified.
In paragraph (III-A) the expression "Madhya Pradesh" occurring twice shall stand unmodified.Central Provinces Land Alienation Act, 1916(Act II of 1916)Section 1. - For sub-section (2), substitute-"(2) It shall extend only to such areas of the Mahakoshal region as the State Government, may, from time to time, notify in this behalf in the Official Gazette."The Central Provinces and Berar Courts Act, 1917(Act I of 1917)Section 1. - For sub-section (2), substitute-"(2) It extends to the whole of the Mahakoshal region, and The Nagpur University Act, 1923 (Act V of 1923)This Act shall stand repealed.The Central Provinces and Berar Weights and Measures of Capacity Act, 1928(Act II of 1928)Section 16. - The expression "Central Provinces" shall stand unmodified.[The Central Provinces and Berar Borstal Act, 1928 (Act IX of 1928)]Section 4. - The "the State" substitute "the Mahakoshal region".The Central Provinces Irrigation Act, 1931(Act III of 1931)Omit Chapter IX-B.The Central Provinces and Berar Cotton Market Act, 1932(Act IX of 1932)Omit Section 21.The Central Provinces and Berar Debt Conciliation Act, 1933.(Act II of 1933)Throughout the Act for the expression "the Central Provinces" wherever it occurs substitute "Mahakoshal region excluding the merged territories".Section 1. - For sub-section (2), substitute-(2)It extends to the whole of the Mahakoshal region excluding the merged territories".Section 2. - Omit clause (b).Section 4. In sub-section (1), omit the words beginning with "and in Berar" and ending with "and his creditors".Section 6. Omit sub-clause (ii) of clause (c) of sub-section (1).Section 8. - In the proviso to sub-section (1) omit "and in the Berar, shall.Section 9. In sub-section (3) omit "and in Berar against the debtor or his heirs".The Central Provinces and Berar State Aid to Industries Act, 1933(Act XII of 1933)Section 3. In clause (d) of sub-section (1) omit items (i) and (ii).Section 7. In clause (aa) of the proviso to clause (b) of sub-section (1) of the State" substitute "of the Mahakoshal region".In sub-section (2) for "in the State" substitute "in the Mahakoshal region".The Central Provinces and Berar Agricultural Produce Market Act, 1935(Act XXIX of 1935)Omit Section 20.[The Central Provinces and Berar Probation of Offenders Act, 1936 (Act I of 1936)]Section 8. - For the High Court of Judicature at Nagpur" substitute "the High "Court of Madhya Pradesh".[The Central Provinces and Berar Agricultural Pests and Diseases Act, 1936 (Act XXXV of 1936)]Section 2. - In clause (a) the expression "Madhya Pradesh" shall stand unmodified.The Nagpur Improvement Trust Act, 1936(Act XXXVI of 1936)This Act shall stand repealed.[The Central Provinces and Berar Co-operative Land Mortgage Banks Act, 1937 (Act I of 1937)]Section 2. In clause (a) for "the Central Provinces and Berar Provincial Co-operative Bank, Limited" substitute "the Mahakoshal Co-operative Bank Limited".In clause (f) the expression "Madhya Pradesh" shall stand unmodified.Section 44. - For "the State" substitute "the Mahakoshal region" and for "the Central Provinces and Berar Provincial Co-operative Bank, Limited substitute "the Mahakoshal Co-operative Bank, Limited".Section 45. - For "Madhya Pradesh Central Land Mortgage Bank, Limited" substitute "Mahakoshal Central Land Mortgage Bank, Limited".[The Central Provinces and Berar Famine Relief Fund Act, 1937 (Act 111 of 1937)]Sections 2 and 3. - The expression "Madhya Pradesh Famine Relief Fund" shall stand unmodified.Section 4. - The expression "Madhya Pradesh shall stand unmodified.[The Central Provinces and Berar Recognized Examination Act, 1937 (Act X of 1937)]
In item 3, the expression "Madhya Pradesh" shall stand unmodified.
The Central Provinces and Berar Legislative Assembly Committee Summons Enforcement Act, 1937(Act II of 1937)This Act shall stand repealed.[The Central Provinces and Berar Prohibition Act, 1938 (Act VII of 1938)]Throughout the Act, for "State" wherever it occurs otherwise than in conjunction with any other word substitute "Mahakoshal region .Section 1. - For clause (i) of sub-section (3), substitute-"(i) in the Sagar district, the Narsinghpur sub-division of the Hoshangabad district, and in the towns of Katni-Murwara in the Jabalpur district, with effect from the 1st April, 1938 ; andThe Central Provinces and Berar Collection of Statistics Act, 1939(Act XXXIV of 1939)Section 2. - In clause (i), the expression "Madhya Pradesh" shall stand unmodified.The Berar Laws (Provincial) Act, 1941(Act XV of 1941)This Act shall stand repealed.[The Central Provinces and Berar Regulation of Couching Act, 1944 (Act II of 1944)]Renumber Section 1, as sub-section (1) thereof and after sub-section (1) so renumbered, insert-"(2) It extends to the whole of the Mahakoshal region".The Nagpur Improvement Trust Tribunal (Validation of Proceeding) Act, 1945(Act III of 1945)The Act shall stand repealed.[The Central Provinces and Berar Epidemic Diseases (Amendment) Act, 1945 (Act IV of 1945)]Section 2. - For "the Central Provinces and Berar" substitute "the Mahakoshal region".The Central Provinces and Berar Goondas Act, 1946(Act X of 1946)Section 4-A. - In the proviso to sub-section (2) for the "State" substitute "Mahakoshal region".The Central Provinces and Berar Specific Commodities (Control) Act, 1946(Act XII of 1946)Section 5. - The expression "Madhya Pradesh" shall stand unmodified.The University of Sagar Act, 1946(Act XVI of 1946)Section 2. - In clause (c-1), the expression "Madhya Pradesh" shall stand unmodified.Section 20. - In sub-section (I) omit item (v).Omit Section 58.[The Central Provinces and Berar Panchayat Act, 1946 (Act I of 1947)]Section 2. - Omit sub-section (3).Section 7. - Omit the Explanation below sub-section (2).Section 31-A. - In sub-section (1) omit "the Berar Land Revenue Code, 1928, the Patels and Patwaris Laws, 1900".Section 40. - Omit sub-section (2).Section 124. - In clause (i), the expression "Madhya Pradesh" shall stand unmodified.Section 149. - In sub-section (3) the expression "Madhya Pradesh" shall stand unmodified.[The Central Provinces and Berar Home Guards Act, 1947 (Act XV of 1947)]Section 1. - For clause (ii) of sub-section (3), substitute-"(ii) at once in the towns of Jabalpur, Saugor, Khandwa, Burhanpur, Raipur, Bilaspur, Chhindwara and Betul".Section 14. - In clause (b) of sub-section (2) the expression "Madhya Pradesh" shall stand unmodified.Annexure. - The expression "Madhya Pradesh" shall stand unmodified.[The Central Provinces and Berar Special Police Establishment Act, 1947 (Act XVII of 1947)]Sections 2, 3 and 4. - The expression "Madhya Pradesh" shall stand unmodified.The Central Provinces and Berar Sales-tax Act, 1947(Act XXI of 1947)Section 2. - In clause (d-1) for [that region] " substitute "the State of Madhya Pradesh as formed by the provisions of Part II of the State Reorganisation Act, 1956".in clause (g)-"In Explanation (II) for "in this State" wherever it occurs substitute "in the Mahakoshal region".In Explanation (III) for "in the said State" occurring twice substitute in the said region" and for "in another State" substitute "outside that region".In paragraph (ii) of sub-clause (a) of clause (j) for State substitute "Region".In clause (k) expression "Madhya Pradesh" shall stand unmodified.Section 4. - In sub-section (6), for "State" occurring twice substitute "region".Section 8. - In sub-section (3), for "State" substitute "region".The following [New Section 11-C after Section 11-B, insert] "11-C. Power of Commissioner to assess tax due prior to 1st November, 1956. - Where the amount of the tax due from a dealer for any period prior to the first day of November, 1956, has not been assessed or any turnover has escaped assessment then I notwithstanding the re-organisation of States under the States I Re-organisation Act, 1956 it shall be competent to the Commissioner to assess or reassess the amount of tax due in accordance with the relevant provisions of this Act, in respect of the sales or purchases i made by such dealer within the Mahakoshal region during such I period."Section 12-A. - In the proviso to sub-section (1) for "State" occurring I twice substitute "region".[New Section 27-B after Section 27-A, insert the following:-] "27-B. Inter region transactions not liable to tax. - Notwithstanding I anything contained in this Act, a tax on the sale or purchase of I goods shall not be imposed under this Act where such sale or I purchase takes place in the course of trade or commerce between a I place situated within the Mahakoshal region and a place within the I State of Madhya Pradesh outside the said region "
II. - In items 22 and 39 for "State" substitute "Mahakoshal I region".
The Central Provinces and Berar Shops and Establishment Act, 1947(Act XXII of 1947)Section 1. - In sub-section (3) for "Nagpur, Jabalpur, Raipur, Amaravati and Akola" substitute "Jabalpur and Raipur".[The Central Provinces and Berar Industrial Disputes Settlement Act, 1947 (Act XXIII of 1947)]Section 37-A. - For "for the State" substitute "for the Mahakoshal region".Section 37-F. - In the proviso to sub-section (2) the expression "Madhya Pradesh" shall stand unmodified.The Central Provinces and Berar Refugees Registration and Movement Act, 1947 (Act XXIX of 1947)1 Section 2. - In clause (a) for "this State" substitute "the Mahakoshal region"Section 3. - For "this State" substitute "the Mahakoshal region".[The Central Provinces and Berar Cotton Statistics Act, 1947 (Act XI of 1947)]Section 2. - In clause (b) the expression "Madhya Pradesh" shall stand unmodified.The Central Provinces and Berar Land Survey Act, 1947(Act XLI of 1947)Section 2. - In sub-section (1), for "the State" substitute "the Mahakoshal region".The Central Provinces and Berar Motor Vehicle (Amendment) Act, 1947(Act III of 1948)Section 3. - In item (ii) of sub-section (1) of Section 48, for "throughout the State" substitute "throughout the Mahakoshal region" and for "within the State" substitute "within that region".The Central Provinces and Berar Ayurvedic and Unani Practitioners Act, 1947(Act IV of 1948)Section 19. - In clause (a)-"Madhya Pradesh" occurring for the first time shall stand unmodified.Section 22. - In sub-section (4) for "State" substitute "Mahakoshal region".The Nagpur Improvement Trust Tribunal (Validation of Proceedings) Act, 1948(Act XI of 1948)This Act shall stand repealed.The Central Provinces Reclamation of Lands (Eradication of Kans) Act, 1948(Act XVII of 1948)Section 1. - For sub-section (2), substitute-"(2) It extends to the whole of the Mahakoshal region".The Central Provinces and Berar Cultivation of Fallow Land Act, 1948(Act XVIII of 1948)Section 1. - In sub-section (8) for "part of the State" occurring twice substitute "part of the Mahakoshal region".Section 2. - In clause (e) omit the words beginning with "and in relation to Berar" and ending with "superior holder or his tenant".The Central Provinces and Berar Revocation of Land Revenue Exemptions Act, 1948(Act XXXVII of 1948)Section 1. - For sub-section (2) substitute-"(2) It extends to the whole of the Mahakoshal region excluding the merged territories".Section 1. - Omit clause (ii) of sub-section (1).The Central Provinces and Berar Land Government Act, 1948(Act XXXVIII of 1948)Section 2. - In sub-section (2), omit the words beginning with "and in the application of this Act to Berar" and ending with "in that Code".Section 98. - For "part of the State" substitute "part of the Mahakoshal region".Section 153. - In clause (a) for "in the State" substitute "in the Mahakoshal region".[The Central Provinces and Berar Regulation of Uses of Land Act, 1948 (Act XLVII of 1948)]Section 4. - In clause (b) of sub-section (1) the expression "Madhya Pradesh" shall stand unmodified.The Central Provinces and Berar Commissioners (Constructions of References Act, 1948(Act LXI of 1948)Section 2. - For "Nagpur, Jubbalpore, Chattisgarh and Berar" substitute "Jubbalpur and Chhattisgarh".The Central Provinces and Berar Town Planning Act, 1948(Act LXVII of 1948)Section 51. - In sub-section (3) for the words beginning with "the State Government in the City of Nagpur" and ending with the words "as the case may be" substitute "the Commissioner and his decision".[The Central Provinces and Berar Public Health Act, 1949 (Act XXXVI of 1949)]Section 3. - In clause (21) the expression "Madhya Pradesh" shall stand unmodified.Section 4. - In clause (c) of sub-section (1) the expression "Madhya Pradesh" shall stand unmodified.Section 76. - In clause (a) omit "Central Provinces and Berar".Section 82. - For "State" substitute "Mahakoshal region".Section 155. - The expression "Madhya Pradesh" shall stand unmodified.[The Central Provinces and Berar Regulation of Waters Act, 1949 (Act XXXVII of 1949)]Section 12. - The expression "Madhya Pradesh" shall stand unmodified.The Central Provinces and Berar Animal Preservation Act, 1949(Act LII of 1949)Section 6. - For "State" substitute "Mahakoshal region" and the expression "Madhya Pradesh" shall stand unmodified.The City of Nagpur Corporation Act, 1948(Act II of 1950)This Act shall stand repealed.The City of Jubbalpore Corporation Act, 1948(Act III of 1950)Section 56. - In sub-section (2), for "in the State" substitute "in the Mahakoshal region".Section 109. - In sub-section (2) the expression "Madhya Pradesh" shall stand unmodified.Section 112. - In sub-section (2) the expression "Madhya Pradesh" shall stand unmodified.Section 294. - In clause (b) of sub-section (2) add at the end "or in the High Court of Madhya Pradesh or in both".The Second Schedule. - In item 16, omit "the Berar Cotton and Grain Markets Law".Madhya Pradesh Payment of Salaries Act, 1950(Act V of 1950)This Act shall stand repealed.Madhya Pradesh Merged States Laws (State) Act, 1950(Act XII of 1950)Throughout the Act the expression "The Central Provinces", "The Central Provinces and Berar" and "Madhya Pradesh" shall stand unmodified.The Madhya Pradesh Live Stock Improvement Act, 1950(Act XX of 1950)Section 2. - In clause (c) the expression "Madhya Pradesh" shall stand unmodified.Section 3. - In sub-section (1) for "part of the State" substitute "part of the Mahakoshal region".The Madhya Pradesh Official Language Act, 1950(Act XXIV of 1950)Section 3 -In sub-section (1) for "State" substitute "Mahakoshal region".Omit Section 4.The Nagpur Municipal Committee (Reconstitution and Validation) Act, 1950(Act XXVII of 1950)This Act shall stand repealed.The Madhya Pradesh Contingency Fund Act, 1950(Act XXXVI of 1950)This Act shall stand repealed.The Madhya Pradesh Local Bodies Services Commission Act, 1950(Act XXXVII of 1950)Section 2. - Omit "the City of Nagpur Corporation" and "the Nagpur Improvement Trust".Section 4. - In sub-section (1), for "in the State" substitute "in the Mahakoshal region".The Madhya Pradesh Housing Board Act, 1950(Act XLIII of 1950)Throughout the Act omit "the Improvement Trust" and "Improvement Trust".Section 2. - Omit clause (4).Section 4. - In sub-section (1) for "seventeen" substitute "sixteen".In clauses (j), (k) and (m) for "in the State" substitute "in the Mahakoshal region".Omit clause (1).Section 31-A. - Omit "or the Berar Land Revenue Code, 1928, as the case may be" occurring twice.Section 40. - In the proviso the expression "Madhya Pradesh" shall stand unmodified.Madhya Pradesh Abolition of Proprietary Rights (Estates, Mahals, Alienated Lands) Act, 1950(Act I of 1951)Throughout the Act the expression "Central Provinces" shall stand unmodified.Section 2. - (i) for clause (a) substitute-"(a) "Central Provinces" means the Mahakoshal region excluding the area comprised in the merged territories".(ii)Omit clauses (d) and (f), sub-clause (3) of clause (g) and sub-clause (iii) of each of clauses (k), (m) and (q) ;(iii)In sub-clause (ii) of clause (m) the expression "Madhya Pradesh" shall stand unmodified.Section 77. - In the proviso to sub-section (1) for "in the State" substitute "in the State of Madhya Pradesh as existing immediately before the 1st day of November, 1956".Section 83. - After "Central Provinces" insert "and" and omit "and every entry in the record-of-rights in Berar".
1. - Omit Rules 3 and 4 and in sub-rule (1) of Rule 8 omit "and in Berar".
II. - In Rule 2-
(i)in item (l) omit "Nagpur" and "Wardha".(ii)in item (2) omit towns beginning with "Katol" and ending with "Gondia".
III. - In clause (c) of rule (1), for "in the State" substitute "in the State of Madhya Pradesh as existing immediately before the 1st day of November, 1956".
The Madhya Pradesh Secondary Education Act, 1951(Act XII of 1951)Section 5. - In clauses (o) and (p) of sub-section (1) for "in the State" substitute "in the Mahakoshal region".Berar Regulation of Agricultural Leases Act, 1951(Act XXIV of 1951)This Act shall stand repealed.The Madhya Pradesh Homeopathic and Biochemic Practitioners Act, 1951(Act XXVI of 1951)Section 19. - In clause (1) the expression Madhya Pradesh" occurring for the first time shall stand unmodified.Section 20. - In sub-section (1) for "in any of the State languages" substitute "in any of the languages of the Mahakoshal region".The Madhya Pradesh Public Trusts Act, 1951(Act XXX of 1951)Section 4. - In clause (v) of sub-section (3) for "in the State" substitute "in the Mahakoshal region".The Madhya Pradesh Local Authorities (Electoral Offences) Act, 1952(Act XI of 1952)Section 2. - In sub-clause (a) of clause (2) omit "the City of Nagpur or".In clause (2) omit "the City of Nagpur Corporation".In clause (4) omit "the City of Nagpur or".The Madhya Pradesh Cinemas (Regulation) Act, 1952(Act XVII of 1952)Section 4. - In the proviso for "the State" substitute "the Mahakoshal region".Section 6. - In sub-section (1) for "of the whole State" substitute "of the whole of the Mahakoshal region".The Madhya Pradesh Suppression of Immoral Traffic Act, 1953(Act III of 1953)Section 10. - In sub-section (I) omit "the City of Nagpur Corporation or".
Omit the second entry.
The Madhya Pradesh Recovery of Arrears of Land Revenue and Rent Act, 1953(Act V of 1953)Omit Sections 5 and 6.The Co-operative Societies (Madhya Pradesh Amendment) Act, 1954(Act VIII of 1954)Section 3. - In the explanation below sub-section (6) of Section 38-A, for "Madhya Pradesh Co-operative Bank, Limited" substitute "Mahakoshal Co-operative Bank Limited".The Madhya Pradesh Cotton Control Act, 1954(Act XVII of 1954)Section 2. - In clause (c) the expression "Madhya Pradesh" shall stand unmodified.The Madhya Pradesh Land Revenue Code, 1954(Act II of 1955)Throughout the Act for "Central Provinces and merged territories" and "Central Provinces or merged territories" substitute "Mahakoshal region".Section 2. - In sub-section (1) in clause (23) omit "Nagpur or".Section 4. - In sub-section (3)-(i)in clause (a) omit "of Judicature at Nagpur".(ii)in clause (b) omit "in this State".Section 6. - In sub-section (1) the expression "Madhya Pradesh" shall stand unmodified.Section 116. - In sub-section (1) omit "and of all survey numbers in Berar".Section 119. - In the explanation below sub-section (3) omit "in Berar, has been recorded in the record-of-rights and, which".Section 21. - Omit sub-section (3).Section 146. - Omit clauses (e) and (f).Section 147. - Omit clause (d).Section 166. - Omit "or a protected lessee under the Berar Regulation of Agricultural Leases Act, 1951."Section 212. - Omit the proviso.Omit Section 214.Omit Section 217.Omit Section 242.
I. - Omit item No. 1.
The Madhya Pradesh National Parks Act, 1955(Act VII of 1955)Section 6. - In sub-section (1)-(i)the expression "Madhya Pradesh" shall stand unmodified.(ii)for item (3), substitute-"(3) a Conservator of Forests nominated by the State Government" ;In sub-section (2), for "the Conservator of Forests, Central Circle, Madhya Pradesh" substitute "the Conservator of Forests nominated by the State Government".
Omit description of boundaries relating to Taroba National Park.
The Madhya Pradesh Temporary Postponement of Execution of Decrees Act, 1956(M.P. Act V of 1956)Section 2. - In clause (b) omit "protected lessee".The Madhya Pradesh Khadi and Village Industries Board Act, 1956(M.P. Act IX of 1956)Section 34. - In the proviso to sub-section (1) the expression "Madhya Pradesh" shall stand unmodified.The Berar Regulation of Agricultural Leases (Validation of Decisions) Act, 1956(M.P. Act XIV of 1956)This Act shall stand repealed.The Indira Kala Sangit Vishwavidyalaya Act, 1956(M.P. Act XIX of 1956)Section 10. - In sub-section (1), the expression "Madhya Pradesh" shall stand unmodified.Section 11 - In sub-section (1), the expression, "Madhya Pradesh" shall stand unmodified.The Jabalpur University Act, 1956(M.P. Act XXII of 1956)Section 9. - In sub-section (1), the expression "Madhya Pradesh" shall stand unmodified.Section 10 - In sub-section (1), the expression "Madhya Pradesh" shall stand unmodified.Section 22. - In each of the clauses (vii) and (x) of sub-section (1), the expression "Madhya Pradesh" shall stand unmodified.Section 25. - In clause (vii) of sub-section (1), the expression Madhya Pradesh" shall stand unmodified.Section 28. - In clause (iv) of sub-section (1), the expression "Madhya Pradesh" shall stand unmodified.Part B – Madhya Bharat Acts
[Madhya Bharat Sales Tax Act, Samvat 2007] (Act No. 30 of 1950)[Section 2. - In Explanation II to clause (o) for "in the said State" occurring twice substitute "in the said region" and for "in another State" substitute "outside that region".] New Section 23-B. - After Section 23-A, insert-"23-B. Inter-region transactions not liable to tax. - Notwithstanding anything contained in this Act, a tax on the sale or purchase of goods shall not be imposed under this Act where such sale or purchase takes place in the course of trade or commerce between a place situated within the Madhya Bharat region and a place within the State of Madhya Pradesh outside the said region."The Madhya Bharat Irrigation Act, Samvat 2007(Act No. XXXIX of 1950)Section 1. In sub-section (3) for "Government Gazette of the said United State" substitute "Official Gazette."The Madhya Bharat Secondary Education Act, 1950(Act No. LI of 1950)Section 3. - For item 12 of sub-section (1), substitute-"(12) Representative of Madhya Pradesh Legislative Assembly (to be elected out of the members of the Assembly representing the constituency within territories of Madhya Bharat region)."[The Madhya Bharat Prisoners Act, Samvat 2007] (No. LVI of 1950)Section 6. - In clause (a) for "Provincial" substitute "State".In clause (b) for "Indian State or States Union" substitute "State or Union Territory".Section 19. In sub-section (1) omit "Provincial or" and for "Province or State" substitute "State or Union Territory".Section 20. In sub-section (4) for "any other Province or State or within the Union by agreement with the Provincial or State Government of such other Province or State or with the Union" substitute "any other State or Union territory by agreement with the State Government concerned or the Central Government".Section 24. In sub-section (2) for "Province or State by agreement with Provincial or State Government of that Province or State" substitute "State or Union territory by agreement with the State Government concerned or the Central Government, as the case may be".]The Madhya Bharat Ferries Act, 1950(No. LXXI of 1950)Section 14 - For the words "Madhya Bharat" substitute "Madhya Pradesh".The Madhya Bharat Police Act, 1950(No. LXXV1 of 1950)Section 10. - For the words "Madhya Bharat" substitute "Madhya Pradesh".Section 11. - For the words "Madhya Bharat" substitute "Madhya Pradesh".The Madhya Bharat General Clauses Act, 1950(No. LXXXIV of 1950)Section 3. - In clause (48) for the words "the State of Madhya Bharat" substitute the words "the State of Madhya Pradesh".The Madhya Bharat Game Act, 1952(No. X of 1952)Section 9. - Omit comma and the word "Rajpramukhs" occurring after the words "President of India".The Madhya Bharat Indian Medicines Act, 1952(No. XXVIII of 1952)Section 27. - In clause (a) of sub-section (1) for "Madhya Bharat" substitute ' Madhya Pradesh".The Madhya Bharat Municipalities Act, 1954(No. I of 1954)Section 50. - In sub-section (2) for the words "State of Madhya Bharat" substitute "State of Madhya Pradesh".[The Madhya Bharat Co-operative Societies Act, 1955 (No. IX of 1955)Section 79. - For "Madhya Bharat State" occurring for the first time substitute "State of Madhya Pradesh" and for "Madhya Bharat State" occurring twice thereafter substitute "Madhya Bharat Region"]The Madhya Bharat Vikram University Act, 1955(No. VIII of 1955)Section 8. - For the words "Rajpramukh of Madhya Bharat" substitute "Governor of Madhya Pradesh".Section 16. - In item Nos. 5 to 8 and 9 to 11 substitute "Madhya Pradesh" for "Madhya Bharat".Section 19. - In item (3) substitute "Madhya Pradesh" for "Madhya Bharat".Part C – Vindhya Pradesh Acts
The Rewa State Excise Act, 1921Section 1. - In sub-section (2) for "the State" substitute "the Vindhya Pradesh region".Section 3. - [In clause (3) for "Deputy Commissioner" substitute "Collector"] In each of the clauses, namely clause (26), clause (27) and clause (28) for "the State" substitute "the Vindhya Pradesh region".Section 9. - In sub-section (3), for "the State" substitute "the Government".[Section 12. - For "Deputy Commissioner" occurring twice substitute "Collector".] Sections 17, 19 and 20. - For "in the State" substitute "in the Vindhya Pradesh region".Section 29. - In the Explanation, for "State" substitute "Government". Section 46. - For "the State" substitute "the State Government".[The Rewa State Prosecution of Public Servants Act, 1927] This Act shall stand repealed.The United Provinces Opium Smoking Act, 1934(U.P. Act III of 1934)(As modified and extended to Vindhya Pradesh)Throughout the Act for "Deputy Commissioner" wherever occurring substitute "Collector".The Rewa State Ferries Act, 1935.Throughout the Act for "Chief Revenue Authority" substitute "Board of Revenue".Omit Section 25.Section 30. - For "officers or troops of Rewa Durbar on duty" substitute "armed forces of the Union", and for "such officers, troops" substitute "such forces".The Rewa State Juvenile Smoking Act, 1937Section 1. - In the proviso to sub-section (2) for "in the State" substitute "in the Vindhya Pradesh region."The Rewa State Municipalities Act, 1946Section 3. - For clause (2a) substitute-"(2a) "Assembly roll" means the electoral roll for the time being in force of a Legislative Assembly constituency of the Legislative Assembly of Madhya Pradesh prepared in accordance with the provisions of the Representation of the People Act, 1950 (XLIII of 1950)."Omit clause (10).For clauses (32a) and (32b) substitute-"(32a) "Scheduled Castes" means the Scheduled Castes in the Madhya Pradesh region specified in Part IX of the Schedule to the Constitution (Scheduled Castes) (Part 'C' States) Order, 1951.(32b)"Scheduled Tribes" means the Scheduled Tribes in the Vindhya Pradesh region specified in Part VIII of the Schedule to the Constitution (Scheduled Tribes) (Part 'C' States) Order, 1951." Sections 262, 263 and 267. - For "as applied to the State" substitute "as applied to the Vindhya Pradesh region."Section 302. - Omit "any and as adopted by the State or".Section 304. - In clause (d) of sub-section (6) omit "His Highness Government".The Rewa State Pre-emption Act, 1946Section 6. - For "Durbar Order" substitute "Government Order".The Rewa State Local Fund Audit Act, 1948Throughout the Act for "the Government" substitute "the State Government".Section 1. - In sub-section (ii) for "Rewa State" substitute "Vindhya Pradesh region."Section 2. - For clause (i) substitute-"(i) "Auditor" means an auditor appointed by the State Government to perform the functions of an auditor under this Act."The Vindhya Pradesh (Application of Laws) Ordinance, 1949(XI of 1949)
Omit entries relating to items 1, 2, 3 and 5 to 25.
[The Vindhya Pradesh Co-operative Societies Ordinance, 1949 (No. XXI of 1949]Section 3. - Omit "for whole of the Vindhya Pradesh".]The Vindhya Pradesh Gram Panchayat OrdinanceSection 66. - In sub-clause (3), omit "United".The Vindhya Pradesh Motor Vehicles Act, 1943Section 7. - In sub-section (2) for "Vindhya Pradesh" substitute "State".The Central Provinces and Berar Regulation of Letting of Accommodation Act, 1946(C.P. and Berar Act XI of 1946)As mollified and extended to Vindhya PradeshSection 1. - In sub-section (3) omit "of Vindhya Pradesh"Central Provinces and Berar Sales Tax Act, 1947(C.P. and Berar Act XXI of 1947)As modified and extended to Vindhya PradeshSection 1. - In sub-section (3) for "Central Government" substitute "State Government".In clause (j)(a)(iiia), for "in a State other than Vindhya Pradesh" substitute "outside the Vindhya Pradesh region".In clause (k) for "Vindhya Pradesh" substitute "Madhya Pradesh".Section 15-A. - For "Vindhya Pradesh" substitute "the State".[New Section 27-B. - After Section 27-A, insert-] "27-B. Inter-region transactions not liable to tax. Notwithstanding anything contained in this Act, a tax on the sale or purchase of goods shall not be imposed under this Act where such sale or purchase takes place in the course of trade or commerce between a place situated within the Vindhya Pradesh region and a place within the State of Madhya Pradesh outside the said region".The United Provinces Agricultural Income-tax Act, 1948(U.P. Act III of 1948)As modified and extended to Vindhya PradeshSection 2. - In clause (7) for "Vindhya Pradesh" substitute "Madhya Pradesh".Section 13. - For "State" occurring twice substitute "Vindhya Pradesh region".The United Provinces Opium Act, 1934(U.P. Act III of 1934)As modified and extended to Vindhya PradeshSections 26 and 27. - For "Secretary of State for India in Council" substitute "State Government".The Madhya Pradesh Live-Stock Improvement Act, 1950(M.P. Act XX of 1950)As modified and extended to Vindhya PradeshSection 3. - In sub-section (1) for "State" substitute "Vindhya Pradesh region".The Vindhya Pradesh Primary Education Act, 1952(V.P. Act IV of 1952)Section 2. - Omit "of the Vindhya Pradesh" and "of Vindhya Pradesh" wherever they occur.The Vindhya Pradesh Water Rates Act, 1952(V.P. Act V of 1952)Section 2. - Omit clause (g).The Vindhya Pradesh Ministers, Speakers, Deputy Speakers and Members of Legislative Assembly's (Salary and Allowances) Act, 1952(V.P. Act X of 1952)This Act shall stand repealed.The Amarkantak Township Development Board Act, 1952(V.P. Act X of 1952)Section 4. - In sub-section (1) for "Vindhya Pradesh Legislative Assembly" substitute "Madhya Pradesh Legislative Assembly".The Vindhya Pradesh Abolition of Jagirs and Land Reforms Act, 1952Section 42. - In sub-section (3), for "Vindhya Pradesh Legislative Assembly" substitute "Madhya Pradesh Legislative Assembly".The Vindhya Pradesh Requisitioning and Acquisition of ImmovableProperty Act, 1953(V.P. Act IV of 1953)Section 2. - Omit clause (h).Section 17. - In sub-section (2) for "Legislative Assembly of Vindhya Pradesh" substitute "Madhya Pradesh Legislative Assembly".Section 22. - In sub-section (3) for "Legislative Assembly of Vindhya Pradesh" substitute "Madhya Pradesh Legislative Assembly".The Vindhya Pradesh General Clauses Act, 1953(V.P. Act VI of 1953)Throughout the Act "Vindhya Pradesh Act" shall stand unmodified.Section 2. - For Clause (4) substitute-(4)Board of Revenue" shall, in relation to anything done before the 1st day of November, 1956, means the Board of Revenue for Vindhya Pradesh and in relation to anything done or to be done on and after that day mean the Board of Revenue for Madhya Pradesh."For Clause (8) substitute-(8)Court of the Judicial Commissioner" in relation to anything done before the 1st day of November, 1956, means the "Court of the Judicial Commissioner, Vindhya Pradesh, and includes the Court of the Additional Judicial Commissioner, if any, and in relation to the anything done or to be done on and after that day means the High Court of Madhya Pradesh."For Clause (16) substitute-"(16) Gazette or Official Gazette" shall, in relation to any period before the 1st day of November, 1956 means the Official Gazette of Vindhya Pradesh and in relation to any period on and after that day means the "Official Gazette of Madhya Pradesh."After Clause (16) insert-"(16-a) "Governor" means the Governor of Madhya Pradesh."After Clause (17) insert-"(17-a) "High Court" shall mean "the High Court of Madhya Pradesh."After Clause (20) insert-"(20-a) "Madhya Pradesh" shall mean the State of Madhya Pradesh as formed by the provisions of Part II of the State Reorganisation Act, 1956 (XXXVII of 1956);"For Clause (35) substitute-"(35) "State Government" in relation to anything done before the 1st day of November, 1956 means the Lieutenant Governor of Vindhya Pradesh and in relation to anything done or to be done on and after that day means the Governor of Madhya Pradesh."For Clause (39) substitute-"(39-a) "Vindhya Pradesh region" or "Vindhya Pradesh" means the territories comprised within the State of Vindhya Pradesh as existing immediately before the 1st day of November, 1956".Clause (40). - The expression "Vindhya Pradesh" shall stand unmodified.The Vindhya Pradesh Contingency Fund Act, 1954(V.P. Act VIII of 1954)This Act shall stand repealed.The Vindhya Pradesh Land Revenue and Tenancy Act, 1953(V.P. Act III of 1955)Section 6. - For "Vindhya Pradesh Legislative Assembly" substitute "State Legislature."Section 11. - For "any Central and Vindhya Pradesh Act" substitute "any law for the time being in force."Section 18. - For "the State" substitute "the Vindhya Pradesh region".Section 56. - For "Vindhya Pradesh" substitute "Vindhya Pradesh region or any part thereof."The Vindhya Pradesh Bhoodan Yagna Act, 1955(V.P. Act I of 1956)Section 3. - Omit "Vindhya Pradesh".Part 'D' Bhopal ActsThe Bhopal State Prevention of Begging Act, 1917(V of 1917)Section 3. - For "State" substitute "Bhopal region".The Bhopal State Protection of Orphans Act, 1930(No. II of 1930)Section 5. - For the words "in the State" wherever they occur substitute "in the Bhopal Region."Section 9. - In sub-section (3), for "within the state" substitute "within the Bhopal Region."The Bhopal State Wild Birds and Animals Act, 1930(III of 1930)Section 2. - For the words "within the State" wherever they occur, substitute the words "within the Bhopal region."Sections 4 and 5. - For "State" wherever it occurs, substitute "Bhopal region".The Bhopal State Land Revenue Act, 1932(IV of 1932)Throughout the Act, for "Chief Commissioner" substitute "State Government".Section 2. - Omit sub-section (16a).Section 161. - Omit clause (b) and the proviso.Section 167. - Omit the words "Jagirdar or", wherever they occur, and the words "otherwise then by an operation of the Court of Wards Act".Section 169. - In sub-sections (1) and (2) omit the words "Jagir or" wherever they occur.Omit Sections 168 and 170 to 187 (both inclusive).Section 188. - In sub-section (2), omit the first proviso and in the second proviso omit "further".Section 200. - In sub-section (2), omit clause (r) and in clause (u) omit "Jagir or".Section 202. - In sub-section (b) omit entries No. (30), (40) and (41).
I. - Omit entries No. (35), (36), (37) and (38).
II. - Omit serial No. 9.
Bhopal State Medical Practitioners Registration Act, 1935(VII of 1935)Section 4. - In clause (a) for entries No. (1), (2) and (3) under the heading Ex Officio members, substitute-"(1) Director of Health Services.(2)The Superintendent of Hamidia Hospital.(3)The Superintendent of Sultania Zanana Hospital".The Bhopal State Co-operative Societies Act, 1937(XI of 1937)[Section 40. - In clause (e) of sub-section (1) for "Bhopal State" substitute "State of Madhya Pradesh".]Section 76. - In sub-section (1) for "State" substitute "Bhopal region".The Bhopal State Town Improvement Act, 1938(VI of 1938)Section 68. - In clause (c) of sub-section (3) for "Secretary of State for India in Council" substitute "Government of India".In clause (d) of sub-section (3) omit "or of Great Britain".The Bhopal State Maternity Benefit Act, 1943(XII of 1943)Section 15. - After "Urdu" insert "or Hindi".The Bhopal State Irrigation Act, 1952(VI of 1952)Section 20. - Omit "Bhopal State, P.W.D."The Bhopal State Panchayat Raj Act, 1952(II of 1953)Section 2. - Omit clause (x).The Bhopal State Fisheries Act, 1952(V of 1953)Section 1. - In sub-section (3), for "Chief Commissioner" substitute "State Government".Section 2. - Omit clause (v).The Bhopal State Ministers and Deputy Ministers (Salaries and Allowances) Act, 1953(VIII of 1953)This Act shall stand repealed.The Bhopal State Agricultural Income-Tax Act, 1953(IX of 1953)Section 2. - Omit clause (16).The Bhopal State Abolition of Jagirs and Land Reforms Act, 1953(X of 1953)Section 2. - Omit clause (XVII).The Bhopal State (Places of Public Entertainment) Prohibition of Smoking Act, 1953(XIV of 1953)Section 2. - Omit clause (d).The Bhopal State Weights and Measures Act, 1953(XV of 1953)Section 3. - Omit Clause (IX).The Bhopal State Prevention of Gambling Act, 1953(XVI of 1953)Section 2. - Omit clause (d).The Bhopal State Legislative Assembly (Speakers', Deputy Speakers' and Members' Salaries and Allowances) Act, 1954(I of 1954)This Act shall stand repealed.The Bhopal State Animal Preservation Act, 1954(VII of 1954)Section 3. - Omit clause (iv).The Bhopal State Contingencies Fund Act, 1954(IX of 1954)This Act shall stand repealed.The Bhopal State Entertainment Duty Act, 1954(XI of 1954)Section 2. - Omit clause (d).The Bhopal State Reclamation and Development of Lands (Eradication of Kans) Act, 1954(XII of 1954)Section 2. - Omit clause (g).The Bhopal State Town Area Act, 1954(XIV of 1954)Section 2. - Omit clause (ii).The Bhopal State Sub-tenants (or occupant) Protection Act, 1955(I of 1955)Section 2. - Omit clause (a).The Bhopal State Anatomy and Pathology Act, 1955(XII of 1955)Section 2. - Omit clause (g).The Bhopal State Municipalities Act, 1956(III of 1956)Section 2. - Omit clause (22).The Bhopal State Debt Redemption Act, 1955(V of 1956)Section 2. - Omit clause (15).The Bhopal State Excise Act, 1955(VI of 1956)Throughout the Act, for the words "Chief Commissioner" substitute the words "State Government".Section 3. - Omit clause (ii).The Bhopal State Prohibition of Drinking of Liquor at Public Places and Public Functions Act, 1956(IX of 1956)Section 2. - Omit clause (f).The Bhopal State Compulsory Primary Education Act, 1956(XI of 1956)Section 2. - Omit clause (11).Part 'E' Rajasthan Acts In Force In Sironj RegionThe Rajasthan Gazette (Raj Patra) Ordinance, 1949(Rajasthan Ordinance II of 1949)It shall stand repealed.The Rajasthan Appeals and Petitions (Discontinuance) Ordinance, 1949(Rajasthan Ordinance XL of 1949)Section 4. - In clause (a) of sub-section (1) for "by the High Court of Judicature for Rajasthan established under the Rajasthan High Court Ordinance, 1949" substitute "the High Court of Madhya Pradesh".The Rajasthan Court Fees Act (Adaptation) Ordinance, 1950(Rajasthan Ordinance IX of 1950)Section 5. - In clause (iv) for "Board of Revenue for Rajasthan established under the Rajasthan Board of Revenue Ordinance, 1949" substitute "the Board of Revenue for Madhya Pradesh".The Rajasthan Motor Vehicles Taxation Act, 1951(Rajasthan Act XI of 1951)Section 14. - For the words "Director of Transport for Rajasthan" in this section or wherever occurring in the said Act, substitute "Transport Commissioner or such officer as may be appointed by the Government in this behalf".
I. - In the Note appearing in sub-division 'B' of the Schedule, the word 'Rajasthan' occurring in the first line shall remain unmodified.
The Rajasthan Ministers' Salaries Act, 1951(Rajasthan Act XIX of 1951)This Act shall stand repealed.The Rajasthan Town Municipalities Act, 1951(Rajasthan Act XXIII of 1951)Section 59. - In clause (e) of the proviso for "Rajasthan Police Force" substitute "police force of the State of Madhya Pradesh".The Rajasthan Land Reforms and Resumption of Jagirs Act, 1952(Rajasthan Act VI of 1952)Section 2. - For clause (c), substitute the following-"(c) "Board" means the Board of Revenue for the State of Madhya Pradesh, or such other authority as the State Government may specify as the authority competent to exercise the powers and discharge the functions of Board under this Act".The Rajasthan Medical Act, 1952(Rajasthan Act XIII of 1952)After Section 16, insert the following section-"16-A. Register-contents of. - ( 1) The register for the Sironj region shall contain particulars in respect of registered practitioners in that region.(2)(a)If, immediately before the 1st day of November, 1956 there is in existence a register prepared under this Act as then in force a fresh register for the Sironj region shall be prepared by copying out the entries made in the former register in respect of the said practitioners and the register so prepared shall, notwithstanding anything in this Act, be deemed to be the Register prepared in accordance with this Act, subject to any alterations that may be made therein in accordance with the provisions of this Act.(b)Until a fresh register is so prepared, the register, if in existence as aforesaid, shall, in so far as it relates to the said practitioners, be deemed to be the register for the Sironj region".The Rajasthan Legislative Assembly (Officers and Members Emoluments) Act, 1952(Rajasthan Act XV of 1952)This Act shall stand repealed.The Rajasthan Cinemas (Regulation) Act, 1952(Rajasthan Act XXX of 1952)Section 2. - In clause (d) of sub-section (1), for "Government of State of Rajasthan" substitute "State Government of Madhya Pradesh".The Rajasthan Co-operative Societies Act, 1953(Rajasthan Act IV of 1953)Section 6. - Omit "for Rajasthan".[Section 83. - After sub-section (4), add the following sub-section:-"(5) The provisions of this section do not apply to a co-operative society registered outside the Sironj region but within the State of Madhya Pradesh."] The Rajasthan Indian Medicine Act, 1953 (Rajasthan Act V of 1953)After Section 37, insert the following Section :-"37-A. Contents of Registers and lists for Sironj region. - (1) The registers and lists for the Rajasthan area shall contain the particulars in respect of practitioners or other persons, as the case may be, in the Sironj region.(2)(a)If, immediately before the 1st day of November, 1956 there is, in existence, any register or list prepared under this Act as then in force a fresh register or list for the Sironj region shall be prepared by copying out the entries made in the former register in respect of the said practitioners or other persons, and the register or list so prepared shall, notwithstanding anything in this Act, be deemed to have been prepared in accordance with this Act, subject to any alterations that may be made therein in accordance with the provisions of this Act.(b)Until a fresh register or list is so prepared, the register or list, if any in existence as aforesaid, shall, in so far as it relates to the said practitioners or other persons, be deemed to be the register or list for the Sironj region."The Rajasthan Legislative Assembly Members (Removal of Disqualification) Act, 1953 (Rajasthan Act XIV of 1953)This Act shall stand repealed.The Rajasthan Agricultural Income-tax Act, 1953(Rajasthan Act XXIII of 1953)Section 6. - In the Explanation appearing below the first proviso to clause (c), for "Accountant-General, Rajasthan" substitute "Accountant General, Madhya Pradesh".The Rajasthan Bhoodan Yagna Act, 1954(Rajasthan Act XVI of 1954)Section 2. - For clause (k), substitute the following-"(k) "State Government" means the State Government of Madhya Pradesh".The Rajasthan Buildings and Places Act, 1954(Rajasthan Act XVIII of 1954)Section 4. - For clause (i), substitute the following :-"(i) "Board" means the Board of Revenue for Madhya Pradesh, or such other authority as the Government of Madhya Pradesh may specify as competent to exercise the powers and discharge the functions of the Board under this Act".The Rajasthan Sales Tax Act, 1954(Rajasthan Act XXIX of 1954)Section 6. - Omit "for Rajasthan"(i)for the direction relating to Section 2, substitute-["Section 2-In Explanation 2 to clause (o) for "in the State" substitute "in the Sironj region", for "in the said State" occurring twice substitute "in the said region" and for "in another State" substitute "outside that region".New Section 10-A. - After Section 10, insert-"10-A. Power of Commissioner to assess or re-assess tax prior to 1st November, 1956. - Where the amount of the tax due from a dealer for any period prior to the 1st day of November, 1956 has not been assessed or any turnover has escaped assessment then notwithstanding the reorganization of States under the States Reorganization Act, 1956, it shall be competent to the Commissioner to assess or reassess the amount of tax due in accordance with the relevant provisions of this Act, in respect of the sales or purchases made by such dealer within the Sironj region during such period."New Section 25-A. - After Section 25, insert-"25-A. Inter-region transactions not liable to tax. - Notwithstanding anything contained in this Act, a tax on the sale or purchase of goods shall not be imposed under this Act, where such sale or purchase takes place in the course of trade or commerce between place within the Sironj region and a place within the State of Madhya Pradesh outside the region".] The Rajasthan Tenancy Act, 1955(Rajasthan Act 3 of 1955)Section 5. - (i) For sub-section (6), substitute the following :-"(6) "Board" shall mean the Board of Revenue for the State of Madhya Pradesh or such other authority as the Government may specify as competent to exercise the powers and discharge the functions of the Board under this Act."(ii)For sub-section (16), substitute the following :-"(16) "High Court" shall mean the High Court of Madhya Pradesh;"(iii)For sub-section (40), substitute the following :-"(40) "Sub-Divisional Officer" shall mean a Revenue Officer placed in charge of one or more sub-divisions under any law for the time being in forceThe Rajasthan General Clauses Act, 1955(Rajasthan Act 8 of 1955)Section 32. - In sub-section (1),-(i)For clause (5), substitute the following :-"(5) "Board" or "the Board" or "the Board of Revenue" or "the Revenue Board" shall mean the Board of Revenue for the State of Madhya Pradesh or such other authority as the Government may specify as competent to exercise the powers and discharge the functions of the Board of Revenue under the law concerned."(ii)For clause (18), substitute the following :-"(18) "district" shall mean the territorial limits of a district in which the Sironj region is comprised under the administrative charge of a Collector, as formed or deemed to be formed under the law for the time being in force."(iii)For clause (36), substitute the following-"(36) "High Court" shall mean the High Court of Madhya Pradesh".(iv)For clause (42), substitute the following :-"(42) 'Legislative Assembly' or 'State Legislative Assembly' shall mean the Legislative Assembly for the State of Madhya Pradesh.(vi)In clause (51), for sub-clause (b), substitute the following :-"(b) as respects any period after such commencement but before 1st day of November, 1956 an Ordinance made and promulgated by the Rajpramukh under the Constitution."(vi)For clause (62), substitute the following :-"(62) 'Rajasthan' shall, as respects any period before the 1st day of November, 1956, mean the State of Rajasthan as then constituted."(viii)In clause (63), in sub-clause (i), for the words and figures "the seventh day of April, 1949" substitute the words and figures "the seventh day of April, 1949, but before the 1st day of November, 1956(ix)For clause (64), substitute the following :-"(64) 'Rajasthan State Legislature' or 'State Legislature' shall mean-(i)as respects the period before the State Legislative Assembly was duly constituted and summoned to meet for the first session the Rajpramukh acting under the covenant or under Article 385 of the Constitution.(ii)as respects any later period, being a period before the 1st day of November, 1956, the Rajpramukh and the State Legislative Assembly".(x)For clause (65), substitute the following :-"(65) 'Rajpramukh' shall, as respects any period before the 1st day of November, 1956, mean the person who is for the time being the Rajpramukh of Rajasthan".(xi)After clause (75), insert the following :-"(74-A) 'Sironj region' shall mean the area in the State of Madhya Pradesh which, immediately before the 1st day of November, 1956, was comprised within the Sironj sub-division of the State of Rajasthan as then constituted.The Rajasthan Land Revenue Act, 1956(Rajasthan Act 15 of 1956)Section 4. - After sub-section (4), insert the following :-"(4-A) Notwithstanding anything contained in this Act, the powers and functions of the Board of Revenue shall, with effect from 1st day of November, 1956, be discharged by the Board of Revenue for the State of Madhya Pradesh or by such other authority the Government may specify as competent to exercise the powers and discharge the functions of the Board in relation to the Sironj region and references in this Act or any other law to the Board shall as from the said date be construed as references to the said Board or authority".Section 6. - For Section 6, substitute the following,-"(6) Place of sitting-Subject to the general or special orders of the State Government, it shall be lawful for the Board to sit at any place within the State of Madhya Pradesh".Section 15. - The word "Rajasthan" shall stand unmodified.The Rajasthan Review and Validation of Rent Rates (Revival) Act, 1956(Rajasthan Act 16 of 1956)Section 2. - For clause (a), substitute the following :-"(a) 'Board' means the Board of Revenue for the State of Madhya Pradesh or such other authority as the State Government may specify as competent to exercise the powers and discharge the functions of the Board under this Act."Part F – Central Act Falling in The Concurrent List
The Indian Partnership Act, 1932(9 of 1932)After Section 59, insert-["59-A. (1) Notwithstanding anything contained in this Chapter the Registrar of Firms, appointed by the State of Madhya Pradesh, may, by order in writing, amend the register by deleting therefrom entries relating to any firm, whose place of business has, by reason of the re-organisation of States, ceased to be situated in the State of Madhya Pradesh.] The Registrar may likewise amend the register by adding thereto the entries relating to any firm included in the register of another State but whose place of business has, by reason of the said reorganisation of State, become part of the State of Madhya Pradesh:Provided that the Registrar shall, before passing an order, make such inquiry as he deems necessary.(2)After such amendment the Registrar shall cease to perform the functions of a Registrar in respect of any firm the entries relating to which have been deleted as aforesaid and shall perform all the functions of a Registrar in respect of all firms the entries relating to which are added as aforesaid.(3)Any person aggrieved by an order under sub-section (1) may appeal to such authority and within such time, as may be specified in this behalf by the State Government of Madhya Pradesh ; and such authority shall pass such order on the appeal as it thinks fit.(4)An order of the Registrar under sub-section (1) or where an appeal has been preferred against it under sub-section (3), the order of the appellate authority shall be final.(5)The provisions of this section shall cease to be in force from such date as the State Government of Madhya Pradesh may, by notification in the State Gazette, appoint."