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 Rajasthan - Section

Section 5 in The Rajasthan Laws (Application to Sirohi) Act, 1953

5. Savings.

- The repeal by Section 4 of any corresponding Law in force in Sirohi immediately before the appointed day shall not affect-(a)the previous operation of any law so repealed or anything duly done or suffered thereunder, or(b)any right, privilege, obligation or liability acquired, accrued or incurred under any law so repeals, or(c)any penalty, forfeiture or punishment incurred in respect of any offence committed against any law so repealed, or(d)any investigation, legal proceeding or remedy in respect of any such right, privilege, obligation, liability, penalty, forfeiture or punishment as aforesaid:and any such investigation, legal proceeding or remedy may be instituted, continued or enforced and any such penalty, forfeiture or punishment may be imposed, as if this Act had not been passed.
(2)Subject to the provisions of sub-section (1), anything done or any action taken or purporting to have been done or taken before the commencement of the Act (including any appointment or delegation made, notification order instruction or direction issued rule, regulation, form, bye law or scheme framed, certificate obtained, permit or licence granted) under any law hereby repealed shall be deemed to have been done or taken under the corresponding Rajasthan Law declared by this Act to be applicable to Sirohi and shall continue to be in force accordingly unless and until supersede by anything done or any action taken under the said Rajasthan Law.