Union of India - Act
The Repealing and Amending Act, 2015
UNION OF INDIA
India
India
The Repealing and Amending Act, 2015
Act 17 of 2015
- Published on 13 May 2015
- Commenced on 13 May 2015
- [This is the version of this document from 13 May 2015.]
- [Note: The original publication document is not available and this content could not be verified.]
1. Short title.
- This Act may be called the Repealing and Amending Act, 2015.2. Repeal of certain enactments.
- The enactments specified in the First Schedule are hereby repealed to the extent mentioned in the fourth column thereof.3. Amendment of certain enactments.
- The enactments specified in the Second Schedule are hereby amended to the extent and the manner mentioned in the fourth column thereof.4. Savings.
- The repeal by this Act of any enactment shall not affect any Act in which such enactment has been applied, incorporated or referred to;and this Act shall not affect the validity, invalidity, effect or consequences of anything already done or suffered, or any right, title, obligation or liability already acquired, accrued or incurred, 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;nor shall this Act affect 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, notwithstanding that the same respectively may have been in any manner affirmed, recognised or derived by, in or from any enactment hereby repealed;nor shall the repeal by this Act of any enactment provide or restore any jurisdiction, office, custom, liability, right, title, privilege, restriction, exemption, usage, practice, procedure or other matter or thing not now existing or in force.The First Schedule(See Section 2)Repeals| Year | No. | Short title | Extent of repeal | |
| 1897 | 4 | The Indian Fisheries Act, 1897 | The whole. | |
| 1947 | 47 | The Foreign Jurisdiction Act, 1947 | The whole. | |
| 1978 | 49 | The Sugar Undertakings (Taking Over of Management) Act, 1978 | The whole. | |
| 1999 | 30 | The Representation of the People (Amendment) Act, 1999 | The whole. | |
| 1999 | 33 | The Indian Majority (Amendment) Act, 1999 | The whole. | |
| 1999 | 34 | The Administrators-General (Amendment) Act, 1999 | The whole. | |
| 1999 | 36 | The Notaries (Amendment) Act, 1999 | The whole. | |
| 1999 | 39 | The Marriage Laws (Amendment) Act, 1999 | The whole. | |
| 2001 | 30 | The Repealing and Amending Act, 2001 | The whole. | |
| 2001 | 49 | The Mariage Laws (Amendment) Act, 2001 | The whole. | |
| 2001 | 51 | The Indian Divorce (Amendment) Act, 2001 | The whole. | |
| 2002 | 26 | The Indian Succession (Amendment) Act, 2002 | The whole. | |
| 2002 | 37 | The Legal Services Authorities (Amendment ) Act, 2002 | The whole. | |
| 2002 | 72 | The Representation of the People (Third Amendment) Act, 2002 | The whole. | |
| 2003 | 3 | The Transfer of Property (Amendment) Act, 2002 | The whole. | |
| 2003 | 4 | The Indian Evidence (Amendment) Act, 2002 | The whole. | |
| 2003 | 6 | The Representation of the People (Second Amendment) Act,2002 | The whole. | |
| 2003 | 9 | The Representation of the People (Amendment) Act, 2002 | The whole. | |
| 2003 | 24 | The Election Laws (Amendment) Act, 2003 | The whole. | |
| 2003 | 40 | The Representation of the People (Amendment) Act, 2003 | The whole. | |
| 2003 | 46 | The Election and Other Related Laws (Amendment) Act, 2003 | The whole. | |
| 2003 | 50 | The Marriage Laws (Amendment) Act, 2003 | The whole. | |
| 2004 | 2 | The Representation of the People (Second Amendment) Act,2003 | The whole. | |
| 2004 | 3 | The Delimitation (Amendment) Act, 2003 | The whole. | |
| 2005 | 4 | The Delegated Legislation Provisions (Amendment) Act, 2004 | The whole. | |
| 2005 | 39 | The Hindu Succession (Amendment) Act, 2005 | The whole. | |
| 2006 | 31 | The Parliament (Prevention of Disqualification) AmendmentAct, 2006 | The whole. | |
| 2008 | 9 | The Delimitation (Amendment) Act, 2008 | The whole. | |
| 2008 | 10 | The Representation of the People (Amendment) Act, 2008 | The whole. | |
| 2009 | 41 | The Representation of the People (Amendment) Act, 2009 | The whole. | |
| 2010 | 30 | The Personal Laws (Amendment) Act, 2010 | The whole. | |
| 2010 | 36 | The Representation of the People (Amendment) Act, 2010 | The whole. | |
| 2012 | 29 | The Anand Marriage (Amendment) Act, 2012 | The whole. | |
| 2012 | 33 | The Administrators-General (Amendment) Act, 2012 | The whole. | |
| 2013 | 28 | The Parliament (Prevention of Disqualification) AmendmentAct, 2013 | The whole. |
| Year | No. | Short title | Amendments |
| 2013 | 25 | The Prohibition of Employment as Manual Scavengers and theirRehabilitation Act, 2013 | In the proviso to sub-section (3) of section 1, for thewords "the notification", the words "the saidnotification" shall be substituted. |
| 2014 | 17 | The Whistle Blowers Protection Act, 2011 | (a) In the Enacting Formula, for the words "Sixty-secondYear", the words "Sixty-fifth Year" shall besubstituted; and |
| (b) in sub-section (1) of section 1, for the figures "2011",the figures "2014" shall be substituted. |