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 Sikkim - Section

Section 118 in Sikkim Co-Operative Societies Act, 1978

118. Repeal.

- On the day on which this Act comes into force the Sikkim Cooperative Societies Act, 1955 as in force in the State of Sikkim shall stand repealed:Provided that the repeal shall not affect
(a)the previous operation of the Act so repealed or anything duly done or suffered there under; or
(b)any right, privilege, obligation or liability acquired, accrued or incurred under the Act so repealed; or
(c)any penalty, forfeiture or punishment incurred in respect of any offence committed against the Act so repealed; or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 continued or enforced, and any such penalty, forfeiture or punishment may be imposed as if that Act had not been repealed.