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] [Section 4] [Entire Act]

Union of India - Subsection

Section 4(2) in THE REPRESENTATION OF THE PEOPLE (SECOND AMENDMENT) ACT, 2003

(2)Notwithstanding such repeal, anything done or any action taken under the Representation of the People Act, 1950 (43 of 1950) and the Representation of the People Act, 1951 (43 of 1951) as amended by the said Ordinance, shall be deemed to have been done or taken under the said Acts, as amended by this Act.T. K. VISWANATHAN,Secy. to the Govt. of India.{}