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]

Union of India - Section

Section 6 in The Jammu And Kashmir (Extension Of Laws) Act, 1956

6. Power to remove difficulties.

(1)If any difficulty arises in giving effect to the provisions of any Act or Ordinance now extended to the State of Jammu and Kashmir [Vide notification No. S.O. 3912(E), dated 30th October, 2019, this Act is made applicable to the Union territory of Jammu and Kashmir and the Union territory of Ladakh.], the Central Government may, by order notified in the Official Gazette, make such provisions or give such directions as appear to it necessary for the removal of the difficulty.
(2)In particular, and without prejudice to the generality of the foregoing power, any such notified order may,--
(a)specify the corresponding authorities within the meaning of section 4,
(b)provide for the transfer of any matter pending immediately before the commencement of this Act before any Court, tribunal or other authority, to any corresponding Court, tribunal or authority for disposal,
(c)specify the areas or circumstances in which, or the extent to which, or the conditions subject to which, anything done or any action taken (including any of the matters specified in the second proviso to section 5) under any 399 law repealed by that section shall be recognised or given effect to under the corresponding provision of the Act or Ordinance now extended.
The Jammu and Kashmir (Extension of Laws) Act, 1956The Schedule(See Section 2)ActsThe Opium Act, 1857(13 of 1857)Section 1.-In sub-section (2), omit "except the State of Jammu and Kashmir*".The Government Savings Banks Act, 1873(5 of 1873)Section 1.-Omit "except the State of Jammu and Kashmir*".The Negotiable Instruments Act, 1881(26 of 1881)Section 1.-Omit "except the State of Jammu and Kashmir*".Section 3.-Omit the definition of "India".Section 137.-Omit "or the State of Jammu and Kashmir*".The Police Act, 1888(3 of 1888)Section 1.-For sub-section (2), substitute-"(2) It extends to the whole of India."The Indian Merchandise Marks Act, 1889(4 of 1889)Section 1.-In sub-section (2), omit "except the State of Jammu and Kashmir*".Section 2.-Omit clause (6).The Live-stock Importation Act, 1898(9 of 1898)Section 1.-In sub-section (2), omit "except the State of Jammu and Kashmir*".Section 2.-In clause (c), for "the territories to which this Act extends", substitute "India".Section 3.-In sub-section (1), for "the territories to which this Act extends", substitute "India".The Indian Coinage Act, 1906(3 of 1906)Section 1.-In sub-section (2), omit "except the State of Jammu and Kashmir*".Section 23.-For "the territories to which this Act extends", substitute "India".The Indian Patents and Designs Act, 1911(2 of 1911)Section 1.-In sub-section (2), omit "except the State of Jammu and Kashmir*".Section 2.-(a) To clause (1), add "and in relation to the State of Jammu and Kashmir*, the Advocate-General for that State".
(b)Omit clause (7A).
Section 80.-(a) In the opening paragraph of sub-section (1), for the portion beginning with the words"If immediately" and ending with the words "to which this Act extends", substitute-"If immediately before-
(i)the 18th day of April, 1950, in relation to any Part B State other than the State of Jammu and Kashmir*, and
(ii)the date of commencement of the Jammu and Kashmir (Extension of Laws) Act, 1956, in relation to the State of Jammu and Kashmir*, there was in force in the Part B State concerned".
(b)In sub-section (2), after "Part B States (Laws) Act, 1951,", (3 of 1951), insert "or section 5 of the Jammu and Kashmir (Extension of Laws) Act, 1956,".
The Destructive Insects and Pests Act, 1914(2 of 1914)Section 1.-In sub-section (2), omit "except the State of Jammu and Kashmir*".Section 2.-Omit clause (d).Omit section 4C.Section 5A.-Omit "or exports or attempts to export from India to the State of Jammu and Kashmir* any article or insect in respect of which a notification under section 4C has been issued".The Indian Copyright Act, 1914(3 of 1914)Section 1.-In sub-section (2), omit "except the State of Jammu and Kashmir*".Section 2.-Omit clause (1A).The Indian Cotton Cess Act, 1923(14 of 1923)Section 1.-For sub-section (2), substitute-"(2) It extends to the whole of India:Provided that it shall not apply to the State of Jammu and Kashmir* except to the extent to which the provisions of this Act relate to the levy and collection of the cess specified therein.".Section 3.-(a) In sub-section (1), for "the territories to which this Act extends", and "the said territories", substitute "India".
(b)In sub-section (2), for "the territories to which this Act extends", substitute "India".
The Indian Soldiers (Litigation) Act, 1925(4 of 1925)Section 1.-In sub-section (2), omit "except the State of Jammu and Kashmir*".The Dangerous Drugs Act, 1930(2 of 1930)Throughout the Act, for "the States", substitute "India".Section 1.-In sub-section (2), omit "except the State of Jammu and Kashmir*".Section 2.-Omit clause (II).The Indian Lac Cess Act, 1930(24 of 1930)Section 1.-For sub-section (2), substitute-"(2) It extends to the whole of India:Provided that it shall not apply to the State of Jammu and Kashmir* except to the extent to which the provisions of this Act relate to the levy and collection of the cess specified therein.".The Reserve Bank of India Act, 1934(2 of 1934)Section 1.-In sub-section (2), omit "except the State of Jammu and Kashmir*".Section 2.-Omit clause (g).After section 26, insert-"26A. Certain bank notes to cease to be legal tender.- Notwithstanding anything contained in section 26, no bank note of the denominational value of five hundred rupees, one thousand rupees or ten thousand rupees issued before the 13th day of January, 1946, shall be legal tender in payment or on account for the amount expressed therein.".The Petroleum Act, 1934(30 of 1934)Section 1.-In sub-section (2), omit "except the State of Jammu and Kashmir*".Section 2.-For clause (d), substitute-"(d) 'to transport petroleum' means to move petroleum from one place to another in India;".In clause (e), for "the territories to which this Act extends", substitute "India".The Insurance Act, 1938(4 of 1938)Throughout the Act, for "the States" and "the States of India", substitute "India".Section 1.-In sub-section (2), omit "except the State of Jammu and Kashmir*".Section 2.-Omit clause (14A).Section 114.-In clause (b) of sub-section (2), omit "in India or" and "as the case may be".The Trade Marks Act, 1940(5 of 1940)Section 1.-In sub-section (2), omit "except the State of Jammu and Kashmir*".Section 2.-In sub-section (1), omit clause (dd).The Agricultural Produce Cess Act, 1940(27 of 1940)Section 1.-In sub-section (2), omit "except the State of Jammu and Kashmir*".Section 3.-In sub-section (1), for "the territories to which this Act extends", substitute "India".The Indian Coconut Committee Act, 1944(10 of 1944)Section 1.-For sub-section (2), substitute-"(2) It extends to the whole of India:Provided that it shall not apply to the State of Jammu and Kashmir* except to the extent to which the provisions of this Act relate to the levy and collection of the duty of excise specified therein.".Section 3.-In sub-section (1), for "the territories to which this Act extends" and "the said territories", substitute "India".The Indian Oilseeds Committee Act, 1946(9 of 1946)Section 1.-For sub-section (2), substitute-"(2) It extends to the whole of India:Provided that it shall not apply to the State of Jammu and Kashmir* except to the extent to which the provisions of this Act relate to the levy and collection of the duty of excise and the duty of customs specified therein.".Section 3.-In sub-section (1),-
(a)for "the territories to which this Act extends", substitute "India";
(b)for "the said territories" occurring in two places, substitute "India";
The Delhi Special Police Establishment Act, 1946(25 of 1946)Section 1.-In sub-section (2), omit "except the State of Jammu and Kashmir*".The Foreign Exchange Regulation Act, 1947(7 of 1947)Throughout the Act, for "the States", substitute "India".Section 1.-In sub-section (2), omit "except the State of Jammu and Kashmir*".Section 2.-Omit clause (m) and re-letter clause (n) as clause (m).The Antiquities (Export Control) Act, 1947(31 of 1947)Section 1.-In sub-section (2), omit "except the State of Jammu and Kashmir*".Section 2.-In clause (b), for "the territories to which this Act extends", substitute "India".The Atomic Energy Act, 1948(29 of 1948)Section 1.-In sub-section (2), omit "except the State of Jammu and Kashmir*".Section 15.-In sub-section (3), for "Advocate-General of India", substitute "Attorney-General for India".The Banking Companies Act, 1949(10 of 1949)Section 1.-In sub-section (2), omit "except the State of Jammu and Kashmir*".Section 5.-In sub-section (1), omit clause (gg).Section 11.-In the Explanation to sub-section (3), for "in India", substitute "in a State".The Banking Companies (Legal Practitioners' Clients' Accounts) Act, 1949(46 of 1949)Section 1.-In sub-section (2), omit "except the State of Jammu and Kashmir*".The Emblems and Names (Prevention of Improper Use) Act, 1950(12 of 1950)Section 1.-In sub-section (2), omit "except the State of Jammu and Kashmir*".The Public Premises (Eviction) Act, 1950(27 of 1950)Section 1.-In sub-section (2), omit "except the State of Jammu and Kashmir*".Section 2.-For clause (b), substitute-"(b) 1'[public premises]' means,-
(i)in relation to the State of Jammu and Kashmir*, any premises 2*** belonging to, or taken on lease by or on behalf of the Central Government, or acquired or requisitioned on behalf of the Central Government by the State Government; and
(ii)in relation to the rest of India, any premises 2* belonging to, or taken on lease or requisitioned by, the Central Government or requistioned by the competent authority under the Requisitioning and Acquisition of Immovable Property Act, 1952 (30 of 1952), and, in relation to the State of Delhi, includes also any premises 2* 3[vested in the Delhi Improvement Trust or a local authority in that territory, whether such premises are in the possession of, or have been leased out by, the Trust or local authority, as the case may be];".
The State Financial Corporations Act, 1951(63 of 1951)Section 1.-In sub-section (2), omit "except the State of Jammu and Kashmir*".The State Armed Police Forces (Extension of Laws) Act, 1952(63 of 1952)Section 1.-In sub-section (2), omit "except the State of Jammu and Kashmir*".The Khadi and other Handloom Industries Development (Additional Excise Duty on Cloth) Act, 1953(12 of 1953)Section 1.-In sub-section (2), omit "except the State of Jammu and Kashmir*".Section 2.-For clause (a), substitute-"(a) 'appointed day' means.-
(i)in relation to the State of Jammu and Kashmir*, the date on which the Jammu and Kashmir (Extension of Laws) Act, 1956, comes into force in that State; and
(ii)in relation to the rest of India, the 15th day of February, 1953;".
Section 3.-In sub-section (1), for "the territories to which this Act extends", substitute "India".The Salt Cess Act, 1953(49 of 1953)Section 1.-In sub-section (2), omit "except the State of Jammu and Kashmir*".Section 3.-For "the territories to which this Act extends", substitute "India".The Companies Act, 1956(1 of 1956)Section 1.-For sub-section (3), substitute-"(3) It extends to the whole of India:Provided that it shall not apply to the State of Jammu and Kashmir* except to the extent to which the provisions of this Act relate to the incorporation, regulation and winding up of banking, insurance and financial corporations."Section 2.-Omit clause (20).Section 3.-In sub-section (1), for sub-clause (f) of clause (ii), substitute-"(f) Any law corresponding to any of the Acts or the Ordinance aforesaid and in force-
(1)in the merged territories or in a Part B State (other than the State of Jammu and Kashmir*), or any part thereof, before the extension thereto of the Indian Companies Act, 1913 (7 of 1913); or
(2)in the State of Jammu and Kashmir*, or any part thereof, before the commencement of the Jammu and Kashmir (Extension of Laws) Act, 1956;". In sub-section (2), omit clause (b).Section 226.-In clause (a) of sub-section (2), before "entitling him to act", insert "or of the Jammu and Kashmir (Extension of Laws) Act, 1956, as the case may be,".Section 558.-In sub-section (1), omit the Explanation.Section 565.-In sub-section (3), omit "or in the State of Jammu and Kashmir*".Section 582.-In sub-clause (iii) of clause (a), omit "or in the State of Jammu and Kashmir* immediately before the 26th January 1950".OrdinanceThe Currency Ordinance, 1940(4 of 1940)Section 1.- In sub-section (2), omit "except the State of Jammu and Kashmir*".Section 2.- For "the territories to which this Ordinance extends", and "the said territories", substitute "India".