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 Assam - Section

Section 19 in The Assam Backward Classes Commission Act, 1993

19. Repeal and saving.

(1)The Assam Backward Classes Commission Ordinance, 1993 (Assam Ordinance No. 1 of 1993) is hereby repealed.
(2)Notwithstanding such repeal anything done or any action taken under the said Ordinance, shall be deemed to have been done or taken under the corresponding provisions of this Act.