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 29]

State of Haryana - Act

The Punjab Repealing Act, 1960

HARYANA
India

The Punjab Repealing Act, 1960

Act 16 of 1960

  • Published on 4 May 1960
  • Commenced on 4 May 1960
  • [This is the version of this document from 4 May 1960.]
  • [Note: The original publication document is not available and this content could not be verified.]
The Punjab Repealing Act, 1960Punjab Act 16 of 1960Statement of Objects and Reasons. - While examining the laws in force in the re-organised State of Punjab in connection with their unification, it has been revealed that some of them are no longer necessary and this Bill seeks to repeal them.Clause 3 of the Bill contains a precautionary provision which it is usual to include in such Bills".Punjab Government Gazette Extraordinary, dated the 25th March, 1960.Received the assent of the Governor of Punjab on the 4th May, 1960, and was first published in the Punjab Government Gazette Extraordinary, dated the 11th May, 1960.An Act to repeal certain enactments.Be it enacted by the Legislature of the State of Punjab in the Eleventh Year of the Republic of India as follows :-

1. Short title.

- This Act may be called the Punjab Repealing Act, 1960

2. Repeal of certain enactments.

- The enactments specified in the Schedule are hereby repealed.

3. Savings.

- The repeal by this Act, if any enactment shall not affect any other enactment in which the repealed enactment has been applied, incorporated or referred to;and this Act shall not affect the validity, invalidity, effect or consequences of anything already done or suffered, or any right, title obligation or liability already acquired, accrued or incurred, or any remedy or proceeding in respect thereof, or any release or discharge of or from any debt, penalty, obligation, liability, claim or demand, or an indemnity already granted, or the proof of any past act or thing;nor shall this Act affect any principle or rule of law, or established jurisdiction, form or course of pleading, practice or procedure, or existing usage, customs, privilege, restriction, exemption, office or appointment, notwithstanding that the same respectively may have been in any manner affirmed, or recognised or derived by, in or from any enactment hereby repealed;nor shall the repeal by this Act of any enactment revive or restore any jurisdiction, office, custom, liability, right, title privilege, restriction, exemption, usage, practice, procedure or other matter or thing not now existing or in force.

4. The Schedule.

Repeals(See section 2)
Year Number Short title
1 2 3
    PEPSU Acts
2004 Bk VIII The Patiala Disturbed Areas Act, 2004 Bk.
1954 8 The PEPSU Opium Smoking Act, 1954.
1956 4 The PEPSU Malikan Maqbuza (Conferment of Rights) Act, 1956.
    PEPSU Ordinance and Farmans
1999 Bk II The Patiala State Penalties (Enhancement) Ordinance, 2006 Bk.
2006 Bk I The Patiala and East Punjab States Finance Ordinance, 1999Bk.
2000 Bk XXIX The Patiala and East Punjab State Union Law of Appeals,Petitions and Reference (Amendment) Ordinance, 2006 Bk.
1926 20 Firman-i-Shahi No. 20, dated 19th March, 1926, restrictingtransfer of land to the extent of 200 Bighas or more whether bymortgage, sale or gift or in any other manner, to be made withsanction of Ijlas-Khas.
    Punjab Acts.
1939 VI The Punjab Electricity Act, 1939
1948 XIX The East Punjab Land Alienation (Saving of Shamilat) Act,1948
1948 XXV The East Punjab Opium Smoking Act, 1948
    Central Acts.
1879 XIV The Hackney Carriages Act, 1879.