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]

State of Uttar Pradesh - Section

Section 230 in U.P. Revenue Code, 2006

230. Repeal.

(1)The enactments specified in the First Schedule are hereby repealed.
(2)Notwithstanding anything contained in sub-section (1), the repeal of such enactments shall not affect -
(a)the continuance in force of any such enactment in the State of Uttaranchal.
(b)the previous operation of any such enactment or anything duly done or suffered there under; or
(c)any other enactment in which such enactment has been applied incorporated or referred to; or
(d)the validity, invalidity, effect or consequences of anything already done or suffered, or any right, title or obligation or liability already acquired, accrued or incurred (including, in particular, the vesting in title State of all estates and the cessation of all rights, title and interest of all intermediaries therein), 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 any indemnity already granted or the proof of any past act or thing; or
(e)any principle or rule of law or established jurisdiction, form or course of pleading practice or procedure or existing usage, custom privilege, restriction, exemption, office or appointment :
Provided that anything done or any action taken (including any rules, manuals, assessments, appointments and transfers made, notifications, summonses, notices, warrants, proclamations issued, powers conferred leases granted, boundary marks fixed, records of rights and other records prepared or maintained, rights acquired or liabilities incurred) under any such enactment shall, in so far as they are not inconsistent with the provisions of this Code, be deemed to have been done or taken under the corresponding provisions of this Code, and shall continue to be in force accordingly, unless and until they are superseded by anything done or action taken under this Code.